High Court Punjab-Haryana High Court

Bahadur Singh vs State (Union Territory … on 23 November, 2009

Punjab-Haryana High Court
Bahadur Singh vs State (Union Territory … on 23 November, 2009
 CRM No. M-20281 of 2009                                   1



    IN THE HIGH COURT FOR THE STATES OF PUNJAB &
              HARYANA AT CHANDIGARH.

                                 CRM No. M-20281 of 2009 (O&M)
                                 Date of decision: 23.11.2009

Bahadur Singh                                         ...Petitioner

                               Versus

State (Union Territory Chandigarh & another           ...Respondents

CORAM: HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. ADS Sukhija, Advocate, for the petitioner.

Ms. Ashima Mor, Standing counsel for U.T.
Mr. Arvind Kashyap, Advocate, for respondent No.2.

Rajan Gupta, J (oral).

This is a petition under Section 438 Cr.P.C. seeking

pre-arrest bail in a case registered against the petitioner under Sections

406, 498-A IPC at Police Station Mani Majra, Chandigarh, vide FIR

No.246 dated 4th July, 2009.

Learned counsel for the petitioner submits that a settlement

has been arrived at between the parties and thus he may be allowed to

withdraw this petition at this stage. He, however, prays that in case, at

any stage, the petitioner is sought to be arrested, at least a week’s notice

be given to him in order to enable him to avail of his remedy.

Learned counsel for Union Territory submits that if at any

stage, the petitioner is required to be arrested, at least a week’s advance

notice shall be given to him.

CRM No. M-20281 of 2009 2

In view of statement made by learned counsel for U.T., no

further orders are required to be passed.

Dismissed as withdrawn.

(RAJAN GUPTA)
JUDGE
November 23, 2009
‘rajpal’