High Court Punjab-Haryana High Court

Lovely Singh @ Asharjit Singh vs State Of Punjab & Another on 26 October, 2009

Punjab-Haryana High Court
Lovely Singh @ Asharjit Singh vs State Of Punjab & Another on 26 October, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH

                                Criminal Misc. No. M-29919 of 2009
                                Date of decision: October 26, 2009


Lovely Singh @ Asharjit Singh                       -Petitioner

            Versus

State of Punjab & another                           -Respondents

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. AS Manaise, Advocate, for the petitioner.

Rajan Gupta, J.(Oral)

Learned counsel for the petitioner prays that he may be

permitted to withdraw this petition for pre arrest bail with liberty to the

petitioner to surrender before the trial court and seek regular bail.

Dismissed as withdrawn with the liberty as aforesaid.

In case the petitioner surrenders before the trial court within a

week of receipt of a certified copy of this order and applies for regular bail,

his plea for bail shall be decided within a week thereafter.

Arrest of the petitioner shall remain stayed till decision of his

bail application.

[Rajan Gupta]
Judge
October 26, 2009.

‘ask’