Punjab-Haryana High Court
Sahib vs State Of Haryana on 8 June, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CRM No. M-18555 of 2011 (O&M)
Date of decision: 08.06.2011
Sahib
....Petitioner
Versus
State of Haryana
....Respondent
CORAM: HON'BLE MR. JUSTICE ALOK SINGH
Present: - Mr. Roopak Bansal, 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
30.6.2011 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Dismissed as withdrawn.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 30.6.2011. 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 08, 2011
R.S.