High Court Punjab-Haryana High Court

Manoj Kumar vs State Of Haryana on 2 September, 2009

Punjab-Haryana High Court
Manoj Kumar vs State Of Haryana on 2 September, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH




                          Criminal Misc. No. M-23901 of 2008
                          Date of decision : September 02, 2009


Manoj Kumar
                                             ....Petitioner
                          versus
State of Haryana
                                             ....Respondent


Coram:       Hon'ble Mr. Justice L.N. Mittal


Present :    Mr. Kunal Dawar, Advocate, for the petitioner

             Mr. Sidharth Sarup, AAG Haryana


L.N. Mittal, J. (Oral)

Learned counsel for the petitioner states that he has received

information from the counsel for the petitioner in the lower court that the

petitioner has been granted bail by Sessions Court because the prosecutrix

turned hostile qua petitioner but the learned counsel is not sure about it.

In view of the aforesaid, learned counsel for the petitioner

seeks permission to withdraw the instant petition with liberty to the

petitioner to approach Sessions Court for bail, if he has already not been

released on bail.

Dismissed as withdrawn with liberty as aforesaid.



                                                        ( L.N. Mittal )
September 02, 2009                                           Judge
  'dalbir'