IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
Criminal Misc. No.M-18122 of 2009 (O&M)
Date of Decision: 3.8.2009.
Golu @ Akash
....Petitioner
Versus
State of Haryana
...Respondent
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Ms. B.K. Dhaliwal, Advocate
for the petitioner.
Ms. Ritu Punj, DAG Haryana.
RAJESH BINDAL J.
****
Learned counsel for the petitioner submits that she may be
permitted to withdraw the present application to enable her to avail of the
alternative remedy of appeal against the order passed by Principal Magistrate
Juvenile Justice Board rejecting the application of the petitioner for grant of bail
pending trial considering the fact that the petitioner is a juvenile as the order
passed by the Principal Magistrate Juvenile Justice Board is appealable in terms
of the provisions of the Juvenile Justice (Care and Protection of Children), Act,
2000.
Dismissed as withdrawn with liberty as prayed for.
(RAJESH BINDAL)
3.8.2009 JUDGE
Reema