Punjab-Haryana High Court
Deepak Tomar And Others vs State Of Haryana on 8 July, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
****
Criminal Misc. No. M-16391 of 2008 (O&M)
Date of Decision:08.07.2008
Deepak Tomar and others
…..Petitioners
Vs.
State of Haryana
…..Respondent
CORAM:- HON’BLE MR. JUSTICE RAJESH BINDAL
Present:- Mr. Abhishek Shukla, Advocate for the petitioners.
****
RAJESH BINDAL J.
The petitioners have not approached the learned Sessions Court
before filing anticipatory bail application in this Court.
Learned counsel for the petitioners submits that he may be
permitted to withdraw the present petition with liberty to approach the Court
of learned Sessions Judge, Gurgaon.
Dismissed as withdrawn with the liberty as prayed for.
July 08, 2008 ( RAJESH BINDAL ) renu JUDGE