High Court Punjab-Haryana High Court

Rana @ Ran Singh And Another vs State Of Haryana on 9 July, 2009

Punjab-Haryana High Court
Rana @ Ran Singh And Another vs State Of Haryana on 9 July, 2009
  CRM No. M-15175 of 2009                         1



     IN THE HIGH COURT FOR THE STATES OF PUNJAB &
               HARYANA AT CHANDIGARH.

                                 CRM No. M-15175 of 2009 (O&M)
                                 Date of decision: 9.7.2009

Rana @ Ran Singh and another                          ...Petitioners

                              Versus

State of Haryana                                      ...Respondent


CORAM:       HON'BLE MR. JUSTICE RAJAN GUPTA

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

Rajan Gupta, J.

Learned counsel for the petitioners states that he be allowed

to withdraw the present petition with liberty to raise all his pleas before

the trial court at an appropriate stage.

In view of the statement made by learned counsel for the

petitioners, this petition is dismissed as withdrawn with the liberty as

aforesaid.

(RAJAN GUPTA)
JUDGE
July 09, 2009
‘rajpal’