High Court Punjab-Haryana High Court

Kulwinder Singh @ Robbet vs State Of Punjab on 4 May, 2011

Punjab-Haryana High Court
Kulwinder Singh @ Robbet vs State Of Punjab on 4 May, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                  Crl.Misc.No.M-5838 of 2011
                DATE OF DECISION: May 04, 2011

Kulwinder Singh @ Robbet
                                                     .....Petitioner
                              versus

State of Punjab
                                                   .....Respondent

CORAM:-    HON'BLE MR. JUSTICE RAJAN GUPTA

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

           Mr.Shilesh Gupta, DAG, Punjab
                     ..

RAJAN GUPTA, J.: (Oral)

This is a petition under section 439 Cr.P.C.

seeking regular bail in a case registered against the

petitioner under sections 302,120-B,34 IPC and section

25/54/59 of the Arms Act vide FIR No.12 dated 3.2.2010 at

police station Malerkotla, District Sangrur.

Learned State counsel, at the outset, submits

that only 4 prosecution witnesses remain to be examined in

this case and trial is likely to conclude soon.

In view of above, learned counsel for the

petitioner submits that he may be allowed to withdraw this

petition at this stage with liberty to file afresh in case

trial is not concluded within three months.

Dismissed as withdrawn with liberty as aforesaid.

May 04, 2011                                      ( RAJAN GUPTA )
pc                                                     JUDGE