High Court Punjab-Haryana High Court

Varinderpal @ Bindri vs State Of Punjab on 10 February, 2009

Punjab-Haryana High Court
Varinderpal @ Bindri vs State Of Punjab on 10 February, 2009
  CRM No. M-3744 of 2009                          1




     IN THE HIGH COURT FOR THE STATES OF PUNJAB &
               HARYANA AT CHANDIGARH.


                                 CRM No. M-3744 of 2009 (O&M)
                                 Date of decision: 10.02.2009

Varinderpal @ Bindri                                  ...Petitioner

                                Versus

State of Punjab                                       ...Respondent


CORAM:       HON'BLE MR. JUSTICE RAJAN GUPTA

Present:     Mr. T.S. Sangha, Senior Advocate, with
             Mr. H.S. Sangha, Advocate, for the petitioner.

Rajan Gupta, J.

Learned counsel for the petitioner states that he be allowed

to withdraw the present petition with liberty to raise all his pleas before

the trial court at an appropriate stage.

In view of the statement made by learned counsel for the

petitioner, this petition is dismissed as withdrawn with the liberty as

aforesaid.

(RAJAN GUPTA)
JUDGE
February 10, 2009
‘rajpal’