Punjab-Haryana High Court
Raj Singh vs State Of Punjab And Another on 21 April, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M-41056 of 2007
Date of decision : 21.4.2009.
...
Raj Singh
................ Petitioner
vs.
State of Punjab and another
.................Respondents
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh. P.S. Brar, Advocate
for the petitioner.
Mrs. R.K. Nihalsinghwala, Senior Deputy Advocate General,
Punjab
Sh. B.S. Mangat, Advocate for the complainant.
...
K.C. Puri, J. (Oral)
Learned counsel for the petitioner wants to withdraw the
petition with liberty to raise all the pleas before the trial Court.
The petition stands dismissed as withdrawn with the
aforesaid liberty.
( K.C. Puri )
21.4.2009. Judge
chugh