High Court Punjab-Haryana High Court

Virender Kaur And Others vs State Of Haryana And Another on 10 July, 2008

Punjab-Haryana High Court
Virender Kaur And Others vs State Of Haryana And Another on 10 July, 2008
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH



                     Criminal Misc. No. 26439-M of 2002
                       Date of decision: 10th July, 2008



Virender Kaur and others

                                                                ... Petitioners

                                  Versus

State of Haryana and another
                                                              ... Respondents



CORAM:      HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA

Present:    Mr. Sanjiv Gupta, Advocate for the petitioners.

            Mr. Sunil Nehra, Assistant Advocate General Haryana for the
            State.


KANWALJIT SINGH AHLUWALIA, J. (ORAL)

Present petition has been filed under Section 482 Cr.P.C.

seeking quashing of FIR No. 28 dated 13.2.2001 registered at Police

Station Nissing under Section 498-A/ 406/ 506 IPC.

Counsel for the petitioner contend that he may be allowed to

withdraw the present petition to raise all arguments before the trial Court at

appropriate stage.

As prayed, dismissed as withdrawn with liberty as prayed for,

granted.

[KANWALJIT SINGH AHLUWALIA]
JUDGE
July 10, 2008
rps