IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-34608 of 2008
Date of decision : 13.02.2009
Satinder Pal Singh
....Petitioner
V/s
State of Punjab and others
....Respondents.
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Veneet Sharma, Advocate
for the petitioner.
Mr. Shailesh Gupta, DAG Punjab.
Mr. Sandeep Wadhawan, Advocate for
Mr. Vikram K. Chaudhri, Advocate for respondent No. 2.
RAJAN GUPTA J. (ORAL)
Learned counsel for the petitioner prays that he be allowed to
withdraw the present petition with liberty to move an application under
Section 311 Cr.P.C. before the trial court. Counsel further submits that
petitioner/complainant is not in country at the moment, however, he wants
to depose in this case.
Dismissed as withdrawn. In case an application is moved
within a week before the trial court, the same shall be considered by the said
court in accordance with law.
13.02.2009 (RAJAN GUPTA) Ajay JUDGE