High Court Punjab-Haryana High Court

Amandeep Kaur vs State Of Punjab And Others on 4 July, 2008

Punjab-Haryana High Court
Amandeep Kaur vs State Of Punjab And Others on 4 July, 2008
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                          AT CHANDIGARH

                               Criminal Misc. No. M-11358 of 2008
                               Date of decision:- 04.07.2008.

Amandeep Kaur                                     ...Petitioner.

                         Versus

State of Punjab and others                        ...Respondents.

CORAM: HON’BLE MR. JUSTICE RAJESH BINDAL

Present:- Mr. S.S. Behl, Advocate
for the petitioner.

RAJESH BINDAL J.

It is not disputed that the petition for cancellation of bail is

maintainable before the learned Additional Sessions Judge. Keeping this in

view, learned counsel for the petitioner submits that he may be permitted to

withdraw the present petition to enable him to avail of appropriate remedy

before the learned Sessions court.

Dismissed as withdrawn with liberty as prayed for.




4th July, 2008.                                   (RAJESH BINDAL)
vj                                                     JUDGE