IN THE PUNJAB AND HARYANA HIGH COURT
AT CHANDIGARH
Crl. Misc. No.M-4650 of 2010 (O&M)
Date of Decision: 11.07.2011
Anil Kumar
...Petitioner
Versus
Rohtas Singh and another
..Respondents
CORAM: Hon'ble Mr. Justice Rajesh Bindal
Present: Mr. N.C. Kinra, Advocate for the petitioner.
Mr. Hitesh Pandit, Advocate for
Mr. Lekh Raj Sharma, Advocate for respondent No.1.
Ms. Shalini Attri, Deputy Advocate General, Haryana.
.....
RAJESH BINDAL, J.
Prayer in the present petition is for cancellation of anticipatory
bail granted to respondent No.1.
Learned counsel for the State submitted that the challan has
been presented on May 31, 2011 and thereafter, the petitioner has been
admitted to regular bail by the trial Court. Considering the stage of the case
I do not find any reason to interfere in the present petition, at this stage.
Learned counsel for the petitioner submitted that he may be
permitted to withdraw the present petition with liberty to make a prayer
before the court below for cancellation of the regular bail granted to
respondent No.1.
Dismissed as withdrawn with liberty as prayed for.
(RAJESH BINDAL)
JUDGE
11.07.2011
sharmila