In the High Court of Punjab and Haryana at Chandigarh
CRM No. M-39875 of 2007
Date of Decision: 10.2.2009
Sudesh Arora and another .....Petitioners
Versus
State of Punjab .....Respondent
Coram Hon’ble Mr. Justice K. C. Puri
Present:- Mr. Vikram. K. Chaudhari, Advocate
for the petitioners.
Mr. Anmol Rattan, Additional Advocate General
Punjab.
K. C. Puri, J (Oral)
Learned counsel for the petitioners wants to withdraw the
petition with liberty to take all the pleas before the Investigating Officer and
he has further contended that the protection be given to the petitioners.
Dismissed as withdrawn with liberty aforesaid.
The petitioners shall not be arrested till ten days on the
condition of joining the investigation.
February 10, 2009 ( K. C. Puri ) mamta Judge