High Court Punjab-Haryana High Court

Upinder Singh And Others vs State Of Haryana And Others on 27 July, 2009

Punjab-Haryana High Court
Upinder Singh And Others vs State Of Haryana And Others on 27 July, 2009
               IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH


                            Criminal Misc. No. M-1850 of 2009 (O&M)
                            Date of decision: 27.7.2009

Upinder Singh and others
                                                             .. Petitioners
       v.

State of Haryana and others
                                                             .. Respondents


CORAM:        HON'BLE MR. JUSTICE RAJESH BINDAL

Present:      Mr. Vikram Singh, Advocate for the petitioners.

              Ms. Ritu Punj, Deputy Advocate General, Haryana.

              Mr. Rahul Deswal, Advocate for respondents No. 2 and 3.

                                    ..

Rajesh Bindal J.

Learned counsel for the petitioners submits that he may be permitted
to withdraw the present petition with liberty to raise all the issues raised in the
present petition at appropriate stage during trial.

Dismissed as withdrawn with liberty as prayed for.

(Rajesh Bindal)
Judge
27.7.2009
mk