Punjab-Haryana High Court
Manoj Kumar vs State Of Haryana on 2 September, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Criminal Misc. No. M-23901 of 2008
Date of decision : September 02, 2009
Manoj Kumar
....Petitioner
versus
State of Haryana
....Respondent
Coram: Hon'ble Mr. Justice L.N. Mittal
Present : Mr. Kunal Dawar, Advocate, for the petitioner
Mr. Sidharth Sarup, AAG Haryana
L.N. Mittal, J. (Oral)
Learned counsel for the petitioner states that he has received
information from the counsel for the petitioner in the lower court that the
petitioner has been granted bail by Sessions Court because the prosecutrix
turned hostile qua petitioner but the learned counsel is not sure about it.
In view of the aforesaid, learned counsel for the petitioner
seeks permission to withdraw the instant petition with liberty to the
petitioner to approach Sessions Court for bail, if he has already not been
released on bail.
Dismissed as withdrawn with liberty as aforesaid.
( L.N. Mittal )
September 02, 2009 Judge
'dalbir'