Punjab-Haryana High Court
Rajender Singh vs State Of Haryana on 19 August, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
Criminal Misc.1305-M of 2007
DATE OF DECISION : AUGUST 19, 2008
RAJENDER SINGH ....... PETITIONER(S)
VERSUS
STATE OF HARYANA .... RESPONDENT(S)
CORAM : HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: Mr.Anand Kumar, Advocate, for the petitioner(s).
Mr. Narender Sura, AAG, Haryana.
AJAI LAMBA, J. (Oral)
Learned counsel for the petitioner wants to withdraw this
petition so as to take all the pleas taken in this petition before the trial court
at the appropriate stage.
Dismissed as withdrawn with liberty as prayed for.
August 19, 2008 ( AJAI LAMBA ) Kang JUDGE