High Court Punjab-Haryana High Court

Sartaj vs State Of Haryana on 19 August, 2009

Punjab-Haryana High Court
Sartaj vs State Of Haryana on 19 August, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH




                           Criminal Misc. No. M-7019 of 2009
                           Date of decision : August 19, 2009


Sartaj
                                            ....Petitioner
                           versus

State of Haryana
                                            ....Respondent


Coram:       Hon'ble Mr. Justice L.N. Mittal


Present :    Mr. Sanjay Vashisth, Advocate, for the petitioner

             Mr. Sidharth Sarup, AAG Haryana


L.N. Mittal, J. (Oral)

Learned counsel for the petitioner seeks permission to

withdraw the instant bail petition.

Dismissed as withdrawn.

As prayed for by learned counsel for the petitioner, the trial

court is directed to expedite the trial.



                                                       ( L.N. Mittal )
August 19, 2009                                             Judge
  'dalbir'