High Court Punjab-Haryana High Court

Tilak Raj vs State Of Punjab on 1 July, 2008

Punjab-Haryana High Court
Tilak Raj vs State Of Punjab on 1 July, 2008
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                          AT CHANDIGARH

                   Criminal Misc. No. 55570-M of 2004
                      Date of decision: 1st July, 2008

Tilak Raj

                                                                 ... Petitioner

                                    Versus

State of Punjab
                                                              ... Respondent



CORAM:       HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA

Present:     Mr. R.K.Dadwal, Advocat for petitioner.

             Mr. Mehardeep Singh, Assistant Advocate General Punjab for
             the State.


KANWALJIT SINGH AHLUWALIA, J. (ORAL)

After arguing for some time, in view of the observation that

disputed questions of fact are involved, counsel for the petitioner prays that

he may be allowed to withdraw the present petition to raise all arguments

at the time of framing of charge.

Present case was fixed for framing of charge when the present

petition was filed. In view of very fair request made by counsel for the

petitioner, present petition is allowed to be withdrawn with liberty to the

petitioner to raise all arguments at the time of framing of charge.

Dismissed as withdrawn, with liberty, as prayed for, granted.

[KANWALJIT SINGH AHLUWALIA]
JUDGE
July 1, 2008
rps