High Court Punjab-Haryana High Court

Parveen vs State Of Haryana on 17 December, 2009

Punjab-Haryana High Court
Parveen vs State Of Haryana on 17 December, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                                Crl. Misc No. M-28442 of 2009
                                Date of decision : 17.12.2009

Parveen
                                                         ....Petitioner

                                      V/s

State of Haryana
                                                         ....Respondent

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. R.A. Sheoran, Advocate
for the petitioner.

Mr. Tarun Aggarwal, Sr. DAG Haryana.

RAJAN GUPTA J. (ORAL)

This is a petition filed under Section 439 of the Code of

Criminal Procedure seeking regular bail to the petitioner in a case registered

vide FIR No. 180 dated 08.05.2008 under Sections 302 & 34 IPC at Police

Station Sadar Bhiwani, District Bhiwani.

Learned counsel for the State (on instructions from S.I. Narain

Singh, who is present in court) submits that out of 19 prosecution witnesses,

10 have already been examined and trial is likely to be concluded soon.

Under the circumstances, counsel for the petitioner submits that

he may be allowed to withdraw the present petition with liberty to file a

fresh one in case trial is not concluded within three months.

Dismissed as withdrawn with liberty as aforesaid.

17.12.2009                                         (RAJAN GUPTA)
Ajay                                                   JUDGE