CRM No. M-18973 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-18973 of 2009 (O&M)
Date of decision: 16.7.2009
Gurmukh Singh ...Petitioner
Versus
State of Punjab ...Respondent
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. G.S. Nagra, Advocate, for the petitioner.
Rajan Gupta, J.
Learned counsel for the petitioner states that he be allowed
to withdraw the present petition for anticipatory bail with liberty to
approach the trial court for regular bail. He, however, prays that he may
be protected till the decision of application for regular bail.
In view of the statement made by learned counsel for the
petitioner, this petition is dismissed as withdrawn with the liberty as
aforesaid.
Under the circumstances, it is directed that in case the
petitioner surrenders before the court below within a week of receipt of
certified copy of this order and applies for regular bail, his application
shall be decided within a week thereafter. Arrest of the petitioner shall
remain stayed till the decision of his bail application.
(RAJAN GUPTA)
JUDGE
July 16, 2009
‘rajpal’