Punjab-Haryana High Court
Parveen Singh vs State Of Punjab on 3 September, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
                                 Criminal Misc. No. M-24441 of 2009
                                 Date of decision: September 03, 2009
Parveen Singh                          -Petitioner
             Versus
State of Punjab                        -Respondent
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. SS Majithia, Advocate, for the petitioner.
Mr. Shilesh Gupta, DAG, Punjab.
Rajan Gupta, J.(Oral)
After arguing for some time,learned counsel submits that he
may be permitted to withdraw the instant petition with liberty to surrender
before the trial court and seek regular bail.
Dismissed as withdrawn with the liberty as aforesaid.
 [Rajan Gupta]
Judge
September 03, 2009.
‘ask’