High Court Punjab-Haryana High Court

Surinder Mohan Sharma And Others vs State Of Punjab And Another on 24 September, 2009

Punjab-Haryana High Court
Surinder Mohan Sharma And Others vs State Of Punjab And Another on 24 September, 2009
In the High Court for the States of Punjab and Haryana at Chandigarh.

             CRM 38648 of 209 and
             CRM.M-16530 of 2009
             Decided on Sept 24,2009.

Surinder Mohan Sharma and others            -- Petitioners

                  vs.
State of Punjab and another                --Respondents.

CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

Present: Ms. Promila Nain,Advocate,for the petitioners

Mr.R.S. Rawat, AAG, Punjab.

Mr.S.S. Majithia, Advocate for the complainant.

Rakesh Kumar Jain, J: (Oral)

CRM 38648 of 2009

Allowed as prayed for.

CRM-M 16530 of 2009

Learned counsel for the petitioners submits that in terms of the

order dated 15.6.2009, the petitioners have appeared before the Trial Court

and have been released on interim bail.

After hearing counsel for the parties, order dated 15.6.2009, is

made absolute.

The petition is disposed of.



Sept 24,2009                                       (Rakesh Kumar Jain)
RR                                                         Judge