Punjab-Haryana High Court
Rajinder Singh vs State Of Punjab on 11 February, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Crl. Misc. No. M-26933 of 2008
Date of decision: February 11, 2009
Rajinder Singh -Petitioner
Versus
State of Punjab -Respondent
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. Hari Om Sharma, Advocate, for the petitioner.
Rajan Gupta, J.(Oral)
Counsel for the petitioner states that he be permitted to
withdraw the present petition with liberty to raise all the pleas before
the trial court at an appropriate stage.
Dismissed as withdrawn with the liberty as prayed for.
[Rajan Gupta]
Judge
February 11, 2009.
‘ask’