Punjab-Haryana High Court
Manohar Lal vs State Of Punjab on 5 February, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Crl. Misc. No. M-32551 of 2008
Date of decision: February 5, 2009
Manohar Lal -Petitioner
Versus
State of Punjab -Respondent
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. Sandeep Arora, Advocate, for the petitioner.
Rajan Gupta,J.(Oral)
Counsel for the petitioner states that he be permitted to
withdraw the present petition for anticipatory bail with liberty to
surrender before the Court below.
Dismissed as withdrawn with the liberty as aforesaid.
[Rajan Gupta]
Judge
February 5, 2009.
‘ask’