High Court Punjab-Haryana High Court

Raju And Others vs State Of Haryana on 13 December, 2013

Punjab-Haryana High Court
Raju And Others vs State Of Haryana on 13 December, 2013
                               IN THE HIGH COURT OF PUNJAB AND HARYANA
                                             AT CHANDIGARH

                                                                    CRM M-41351 of 2013
                                                     Date of Decision : December 13, 2013

                         Raju and others
                                                                              .....Petitioners
                                                       VERSUS
                         State of Haryana
                                                                             .....Respondent

                         CORAM: HON'BLE MR. JUSTICE T.P.S.MANN

                         Present :   Mr. Satish Chaudhary, Advocate

                                     Mr. Amit Rana, Deputy A.G., Haryana

                         T.P.S. MANN, J. (Oral)

At the outset, counsel for the petitioners prays for

withdrawing the petition with liberty to the petitioners to move the

Court of Sessions in the first instance for the grant of bail during

the pendency of the trial of the case.

Dismissed as withdrawn with liberty aforementioned.




                                                                        ( T.P.S. MANN )
                         December 13, 2013                                    JUDGE
                         ajay-1




Kumar-I Ajay
2013.12.16 11:09

I attest to the accuracy and
integrity of this document
Chandigarh