High Court Punjab-Haryana High Court

Sulakhan Mal vs Dharam Pal Bhagat Advocate on 27 May, 2009

Punjab-Haryana High Court
Sulakhan Mal vs Dharam Pal Bhagat Advocate on 27 May, 2009
           IN THE HIGH COURT OF PUNJAB & HARYANA AT
                           CHANDIGARH

                         Criminal Misc. No. M-14661 of 2009
                         Date of decision: May 27, 2009


Sulakhan Mal                                 -Petitioner

             Versus

Dharam Pal Bhagat Advocate                   -Respondent

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. Rajiv Kataria, Advocate, for
the petitioner.

Rajan Gupta, J.(Oral)

Counsel submits that he may be allowed to withdraw the

present petition for anticipatory bail with liberty to the petitioner to

surrender before the trial Court and seek regular bail.

Dismissed as withdrawn with liberty as aforesaid.

In case the petitioner surrenders before the trial Court within a

week of receipt of a certified copy of this order and applies for regular bail,

his prayer for bail shall be decided on the same day.

[Rajan Gupta]
Judge
May 27, 2009.

‘ask’