IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Misc. No. M-14661 of 2009
Date of decision: May 27, 2009
Sulakhan Mal -Petitioner
Versus
Dharam Pal Bhagat Advocate -Respondent
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. Rajiv Kataria, Advocate, for
the petitioner.
Rajan Gupta, J.(Oral)
Counsel submits that he may be allowed to withdraw the
present petition for anticipatory bail with liberty to the petitioner to
surrender before the trial Court and seek regular bail.
Dismissed as withdrawn with liberty as aforesaid.
In case the petitioner surrenders before the trial Court within a
week of receipt of a certified copy of this order and applies for regular bail,
his prayer for bail shall be decided on the same day.
[Rajan Gupta]
Judge
May 27, 2009.
‘ask’