High Court Punjab-Haryana High Court

Preetam M. Batheja vs State Of Haryana And Another on 20 January, 2009

Punjab-Haryana High Court
Preetam M. Batheja vs State Of Haryana And Another on 20 January, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                              Crl.M. No. M-1623 of 2009
                              Date of decision : 20.1.2009.

                              ...

    Preetam M. Batheja
                                              ................ Petitioner

                              vs.

    State of Haryana and another
                                             .................Respondents



    Coram: Hon'ble Mr. Justice K.C. Puri



    Present: Sh. Nirmal Mittal, Advocate
             for the petitioner.
                 ...


    K.C. Puri, J. (Oral)

Learned counsel for the petitioner wants to withdraw the

petition with liberty to take all the pleas at the appropriate stage of

trial.

The petition stands dismissed as withdrawn with the

aforesaid liberty.

The points taken by the petitioner in this petition can be

taken before the learned trial Court. If any written arguments are

filed, that shall be considered by the trial Court.

( K.C. Puri )
20.1.2009. Judge
chug