High Court Punjab-Haryana High Court

Prem Singh And Others vs State Of Punjab on 18 October, 2011

Punjab-Haryana High Court
Prem Singh And Others vs State Of Punjab on 18 October, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.

                                          CRM-M-28189 of 2011
                                          Decided on 18.10.2011

Prem Singh and others                                --Petitioners


                   vs.

State of Punjab                                         --Respondent

CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

Present: Mr.Sarbjit Singh,Advocate, for the petitioners

Mr. K.D.Sachdeva,Addl.A.G.Punjab

RAKESH KUMAR JAIN,J: (ORAL)

Learned counsel for the respondent has pointed out that there

is another FIR No.92 dated 16.5.2011 registered under Sections

454,427,436, 148 and 149 of the IPC at police station Beas, District

Amritsar and there are two other cases against petitioner No.2 who is a

habitual offender. He further submits that the petitioners did not join the

investigation despite the order passed by this Court.

Learned counsel for the petitioners submits that they could not

join the investigation as they did not have any protection from the Court in

FIR No.92 dated 16.5.2011.

Faced with this situation, learned counsel for the petitioners

prays for withdrawal of this petition.

Dismissed as withdrawn.

18.10.2011                                        (Rakesh Kumar Jain)
RR                                                       Judge