High Court Punjab-Haryana High Court

Virinder Singh Son Of Gurdev Singh … vs State Of Punjab on 21 August, 2009

Punjab-Haryana High Court
Virinder Singh Son Of Gurdev Singh … vs State Of Punjab on 21 August, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                      AT CHANDIGARH

                                 Criminal Misc. No. M-22478 of 2009 (O/M).
                                         Date of Decision : August 21, 2009.

Virinder Singh son of Gurdev Singh resident of Village Mehsampur, P.S.
Nurmahal, District Jalandhar, now residing at 43833 Cameron Hills Dr.,
Fremont, CA 94539, through his power of attorney Avtar Singh son of
Bhagwan Singh, resident of 8788 Sat Kartar Nagar, Jalandhar.
                                                         ...... Petitioner .

                                   Versus.
State of Punjab, and another.
                                                            ..... Respondents .

CORAM: HON’BLE MR. JUSTICE AUGUSTINE GEORGE MASIH.

Present:- Mr. P.S. Ahluwalia, Advocate,
for the petitioner .

AUGUSTINE GEORGE MASIH, J. (ORAL).

Counsel for the petitioner does not press the present petition at

this stage and states that all the pleas, which he has taken in the present

petition, he would take before the Trial Court at appropriate stage.

Dismissed as withdrawn at this stage with liberty aforesaid.

Counsel for the petitioner states that the petitioner would

surrender before the Trial Court on or before 06.10.2009 and thereafter,

would move an application for grant of regular bail.

If, the petitioner surrenders before the Trial Court on or before

06.10.2009, he would not be arrested till then, but on his surrender, if an

application for grant of regular bail is made by the petitioner, the same shall

be considered and decided by the Trial Court in accordance with law.

(AUGUSTINE GEORGE MASIH)
JUDGE
August 21, 2009.

sjks.