High Court Punjab-Haryana High Court

Janki Parsad & Another vs State Of Haryana & Another on 27 October, 2009

Punjab-Haryana High Court
Janki Parsad & Another vs State Of Haryana & Another on 27 October, 2009
Criminal Misc. No. M-15670 of 2009                   1


IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH

                               Criminal Misc. No. M-15670 of 2009
                               Date of decision: October 27, 2009


Janki Parsad & another                -Petitioners

            Versus

State of Haryana & another            -Respondents

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. Aman Pal, Advocate, for the
petitioners.

Mr. Shilesh Gupta, DAG, Punjab.

Mr. Tarun Aggarwal, Sr. DAG, Haryana.
Mr. Gautam Dutt, Advocate, for
respondent No.2.

Rajan Gupta, J.(Oral)

The prayer in this petition is for grant of pre arrest bail in a

complaint case, wherein the petitioners have been summoned to face trial

under Sections 342,365, 166,323,506,34,120-B IPC.

Mr. Aman Pal submits that the petitioners are ready to surrender

before the trial court and face trial. He thus prays that he may be permitted

to withdraw the instant petition with liberty to the petitioners to surrender

before the trial court and seek regular bail. Learned counsel, however,

prays that the petitioners be granted some protection in order to enable

them to apply for bail.

Dismissed as withdrawn with the liberty as aforesaid.

In the facts & circumstances of the case, it is directed that in

case the petitioners surrender before the trial court within a week of receipt
Criminal Misc. No. M-15670 of 2009 2

of a copy of this order and apply for regular bail, their plea for bail shall be

decided within a week thereafter.

Arrest of the petitioners shall remain stayed till decision of their

bail application.

[Rajan Gupta]
Judge
October 27, 2009.

‘ask’