High Court Punjab-Haryana High Court

Ram Sanehi vs State Of Haryana on 2 December, 2009

Punjab-Haryana High Court
Ram Sanehi vs State Of Haryana on 2 December, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                               Crl. Misc No. M-34019 of 2009 (O&M)
                               Date of decision : 02.12.2009

Ram Sanehi
                                                         ....Petitioner

                                       V/s

State of Haryana
                                                         ....Respondent

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. R.N. Lohan, Advocate
for the petitioner.

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. 365 dated 01.11.2008 under Sections 302, 201, 34 IPC at

Police Station Sadar, Fatehabad.

After arguing at some length, learned counsel for the petitioner

submits that he may be allowed to withdraw the present petition.

Dismissed as withdrawn.

02.12.2009                                         (RAJAN GUPTA)
Ajay                                                   JUDGE