Punjab-Haryana High Court
Manoj Kumar vs State Of Haryana on 17 September, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl.Misc.No.M-15785 of 2009 (O&M)
Date of decision : 17.9.2009
Manoj Kumar
....Petitioner
Versus
State of Haryana
...Respondent
CORAM : HON'BLE MR.JUSTICE MAHESH GROVER
....
Present: Mr.S.N.Yadav, Advocate
for the petitioner.
Ms.Sushma Chopra, Addl.A.G., Haryana
for the State.
.....
MAHESH GROVER, J.
Crl.Misc.No.29045 of 2009 is allowed as prayed for.
Pursuant to the order dated 6.7.2009 the petitioner is said
to have submitted himself to the jurisdiction of the learned trial Court
and his bail bonds have been accepted. A certified copy of the order
depicting the same has been produced on record.
In this view of the matter, the present petition is dismissed
as having become infructuous as no further action is required.
However, the petitioner shall continue to associate himself with the
trial.
17.9.2009 (MAHESH GROVER)
JUDGE
dss