High Court Punjab-Haryana High Court

Varinder Singh & Another vs State Of Punjab on 21 August, 2009

Punjab-Haryana High Court
Varinder Singh & Another vs State Of Punjab on 21 August, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH

                               Criminal Misc. No. M-23031 of 2009
                               Date of decision: August 21, 2009


Varinder Singh & another                    -Petitioners

            Versus

State of Punjab                             -Respondent

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. LM Gulati, Advocate, for the petitioners.

Rajan Gupta, J.(Oral)

Counsel submits that he may be permitted to withdraw the

instant petition with liberty to the petitioners to surrender before the trial

Court and seek regular bail.

Dismissed as withdrawn with the liberty as aforesaid.

[Rajan Gupta]
Judge
August 21, 2009.

‘ask’