IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Crl. Misc. No. M-15410 of 2009
Date of decision: May 30, 2009
Shashi Batta & others -Petitioners
Versus
State of Punjab & another -Respondents
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. SK Sandhir, Advocate, for the petitioners.
Rajan Gupta, J.(Oral)
Counsel submits that in view of the fact that cancellation report,
Annexure P-4 is yet to be accepted by the trial Court, he may be permitted
to withdraw the present petition with liberty to the petitioners to raise all
these pleas before the trial Court at an appropriate stage.
Dismissed as withdrawn with the liberty as aforesaid.
[Rajan Gupta]
Judge
May 30, 2009.
‘ask’