High Court Punjab-Haryana High Court

Parveen Singh vs State Of Punjab on 3 September, 2009

Punjab-Haryana High Court
Parveen Singh vs State Of Punjab on 3 September, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH

                                 Criminal Misc. No. M-24441 of 2009
                                 Date of decision: September 03, 2009


Parveen Singh                          -Petitioner

             Versus

State of Punjab                        -Respondent

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. SS Majithia, Advocate, for the petitioner.

Mr. Shilesh Gupta, DAG, Punjab.

Rajan Gupta, J.(Oral)

After arguing for some time,learned counsel submits that he

may be permitted to withdraw the instant petition with liberty to surrender

before the trial court and seek regular bail.

Dismissed as withdrawn with the liberty as aforesaid.

[Rajan Gupta]
Judge
September 03, 2009.

‘ask’