Punjab-Haryana High Court
Satnam Singh Rai vs State Of Punjab on 17 February, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. 7580-M of 2007
Date of decision : 17.02.2009
Satnam Singh Rai
....Petitioner
V/s
State of Punjab
....Respondent.
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Arihant Jain, Advocate
for the petitioner.
Mr. Shailesh Gupta, DAG Punjab.
RAJAN GUPTA J. (ORAL)
Learned counsel for the petitioner prays that he be allowed to
withdraw the present petition with liberty to raise all his pleas before the
trial court at an appropriate stage.
Dismissed as withdrawn with liberty as aforesaid.
17.02.2009 (RAJAN GUPTA) Ajay JUDGE