Punjab-Haryana High Court
Varinder Singh & Another vs State Of Punjab on 21 August, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Misc. No. M-23031 of 2009
Date of decision: August 21, 2009
Varinder Singh & another -Petitioners
Versus
State of Punjab -Respondent
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. LM Gulati, Advocate, for the petitioners.
Rajan Gupta, J.(Oral)
Counsel submits that he may be permitted to withdraw the
instant petition with liberty to the petitioners to surrender before the trial
Court and seek regular bail.
Dismissed as withdrawn with the liberty as aforesaid.
[Rajan Gupta]
Judge
August 21, 2009.
‘ask’