IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Misc. No. M-14682 of 2009
Date of decision: May 27, 2009
Ranjit Singh & others -Petitioners
Versus
State of Punjab & another -Respondents
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Ms. GK Mann, Advocate, for the petitioners.
Rajan Gupta, J.(Oral)
Mrs. Mann submits that she may be allowed to withdraw the
instant petition with liberty to the petitioners to present their version before
the Investigating Officer, in view of the compromise arrived at between the
parties.
Dismissed as withdrawn.
The Investigating Officer shall consider the version of the
petitioners.
In case still aggrieved, the petitioners shall be at liberty to file a
representation before the Senior Superintendent of Police, Amritsar, who
shall then look into the matter.
[Rajan Gupta]
Judge
May 27, 2009.
‘ask’