High Court Punjab-Haryana High Court

Gurpreet Singh vs State Of Punjab on 26 November, 2009

Punjab-Haryana High Court
Gurpreet Singh vs State Of Punjab on 26 November, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                                 Crl. Misc No. M-26150 of 2009
                                 Date of decision : 26.11.2009
Gurpreet Singh
                                                           ....Petitioner

                                       V/s

State of Punjab
                                                           ....Respondent

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. P.S. Sekhon, Advocate
for the petitioner.

Mr. Shailesh Gupta, DAG Punjab.

RAJAN GUPTA J. (ORAL)

Prayer in this petition filed under Section 482 of the Code of

Criminal procedure is for quashing of impugned order dated 10.10.2008,

Annexure P-1 passed by Sub Divisional Judicial Magistrate, Ludhiana

whereby non-baliable warrants have been issued for summoning him in case

FIR No. 131 dated 23.09.2006 registered under Sections 452, 324, 354, 307,

459 148 & 149 of the Indian Penal Code at Police Station Rai Kot.

After arguing at some length, learned counsel for the petitioner

submits that he may be allowed to withdraw the present petition with liberty

to the petitioner to surrender before the trial court and seek regular bail.

Dismissed as withdrawn with liberty as aforesaid.

26.11.2009                                           (RAJAN GUPTA)
Ajay                                                     JUDGE