In the High Court of Punjab and Haryana at Chandigarh
CRM No. M-51131 of 2007(O&M)
Date of Decision: 10.2.2009
Suresh Kumar .....Petitioner
Versus
State of Punjab .....Respondent
Coram Hon’ble Mr. Justice K. C. Puri
Present:- Mr. Arihant Jain, Advocate
for the petitioner.
Mr. Anmol Rattan, Additional Advocate General
Punjab.
K. C. Puri, J (Oral)
Learned counsel for the petitioner 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 petitioner.
Dismissed as withdrawn with liberty aforesaid.
The petitioner shall not be arrested till ten days on the condition
of joining the investigation.
February 10, 2009 ( K. C. Puri ) mamta Judge