IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-26150 of 2009
Date of decision : 26.11.2009
Gurpreet Singh
....Petitioner
V/s
State of Punjab
....Respondent
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. P.S. Sekhon, Advocate
for the petitioner.
Mr. Shailesh Gupta, DAG Punjab.
RAJAN GUPTA J. (ORAL)
Prayer in this petition filed under Section 482 of the Code of
Criminal procedure is for quashing of impugned order dated 10.10.2008,
Annexure P-1 passed by Sub Divisional Judicial Magistrate, Ludhiana
whereby non-baliable warrants have been issued for summoning him in case
FIR No. 131 dated 23.09.2006 registered under Sections 452, 324, 354, 307,
459 148 & 149 of the Indian Penal Code at Police Station Rai Kot.
After arguing at some length, learned counsel for the petitioner
submits that he may be allowed to withdraw the present petition with liberty
to the petitioner to surrender before the trial court and seek regular bail.
Dismissed as withdrawn with liberty as aforesaid.
26.11.2009 (RAJAN GUPTA) Ajay JUDGE