High Court Punjab-Haryana High Court

Bhim Sain vs State Of Haryana on 3 December, 2009

Punjab-Haryana High Court
Bhim Sain vs State Of Haryana on 3 December, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH

                                 Crl. Misc No. M-33890 of 2009
                                 Date of decision : 03.12.2009
Bhim Sain
                                                           ....Petitioner

                                       V/s

State of Haryana
                                                           ....Respondent

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. Sanjiv Bansal, Advocate
for the petitioner.

RAJAN GUPTA J. (ORAL)

This is a petition filed under Section 438 of the Code of

Criminal Procedure seeking anticipatory bail to the petitioner in a case

registered vide FIR No. 33 dated 14.09.2009 under Sections 13(1) (e) of

P.C. Act, 1988 at Police Station SVB, Hisar.

After arguing at some length, learned counsel for the petitioner

submits that he may be allowed to withdraw the present petition with liberty

to surrender before the trial court and seek regular bail. He, however, prays

that a direction be issued to the trial court to decide the plea for regular bail

on the same day.

Dismissed as withdrawn with liberty as aforesaid.

It is, however, directed that in case the petitioner surrenders

before the trial court within a week of receipt of certified copy of this order

and applies for regular bail, his plea for bail shall be decided on the same

day.

03.12.2009                                           (RAJAN GUPTA)
Ajay                                                     JUDGE