In the High Court of Punjab & Haryana at Chandigarh
CRM No. M-24834 of 2009 (O&M)
Yogesh Kumar ..... Petitioner
vs
State of Punjab ..... Respondent
Coram: Hon'ble Mr. Justice Rajesh Bindal Present: Mr. Onkar Singh Sodhi, Advocate, for the petitioner.
Mr. Anter Singh Brar, Senior Deputy Advocate General, Punjab.
Rajesh Bindal J.
Learned counsel for the petitioner submits that the petitioner will
surrender before the learned Magistrate on or before 1.10.2009 and apply for
regular bail. The only prayer of the petitioner is that till then his arrest be stayed.
This request of learned counsel for the petitioner is not seriously
opposed by the learned counsel for the State.
Accordingly, the arrest of the petitioner shall remain stayed upto
1.10.2009 or till the date of his surrender, whichever is earlier. Thereafter, the
petitioner shall abide by the order that may be imposed by the court below.
The grant of interim bail to the petitioner by this court does not mean
that this court is opining on the merits of the controversy. The court below shall
decide the regular bail application on its own merits.
The petition is disposed of.
24.9.2009 ( Rajesh Bindal) vs. Judge