High Court Punjab-Haryana High Court

Deepak vs State Of Haryana on 7 June, 2011

Punjab-Haryana High Court
Deepak vs State Of Haryana on 7 June, 2011
    IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                   CHANDIGARH

                                CRM No. M-18365 of 2011 (O&M)
                                Date of decision: 07.06.2011

Deepak
                                                                   ....Petitioner
                                Versus

State of Haryana
                                                                ....Respondent

CORAM: HON'BLE MR. JUSTICE ALOK SINGH

Present: - Mr. Robin Dutt, Advocate, for the petitioner.

          1.Whether Reporters of local papers may be allowed to see the judgment?
          2.Whether to be referred to the Reporters or not?
          3.Whether the judgment should be reported in the Digest?

                     *****

ALOK SINGH, J (ORAL)

Learned counsel for the petitioner states that petitioner shall

surrender/appear before the competent Magistrate on or before

25.6.2011 and shall move regular bail application, therefore, he may be

permitted to withdraw this petition.

Dismissed as withdrawn. Petitioner shall surrender/appear

before the competent Magistrate on or before 25.6.2011. In the event of

moving regular bail application same shall be decided at its own merit in

accordance with law without any undue delay.

(Alok Singh)
Judge
June 07, 2011
R.S.