CRM No. M-9203 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-9203 of 2009 (O&M)
Date of decision: 30.4.2009
Manoj Kumar ...Petitioner
Versus
State of Haryana ...Respondent
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Kiran Kumar, Advocate for
Mr. Mohit Garg, Advocate, for the petitioner.
Mr. S.S. Kharab, AAG, Haryana.
Rajan Gupta, J.
Learned counsel for the petitioner has prayed that the
present petition for regular bail may be allowed to be withdrawn as the
same has become infructuous.
Pursuant to order dated 17th April, 2009, learned counsel for
the State has apprised this Court that the petitioner has already been
released on bail under Section 167 (2) Cr.P.C. as challan was not
submitted within the prescribed period. He has also produced a certified
copy of the order, passed by Sub Divisional Judicial Magistrate,
Narwana in this respect. The same is taken on record.
In view of the above, the prayer for withdrawing the
petition having rendered infructuous is allowed.
The petition is dismissed as withdrawn.
(RAJAN GUPTA)
JUDGE
April 30, 2009
‘rajpal’