High Court Punjab-Haryana High Court

Bijender Son Of Tasveer vs State Of Haryana on 10 February, 2003

Punjab-Haryana High Court
Bijender Son Of Tasveer vs State Of Haryana on 10 February, 2003
Author: A Dutt
Bench: A Dutt


ORDER

Amar Dutt, J.

1. Mr. Bardwaj, on the instructions from ASI Des
Raj, states that the petitioner has joined the
investigation and he is no longer required by the
investigating agency.

2. In view of this, the order dated 1.10.2002 is
made absolute. It is, however, made clear that the benefit
of this order will enure to the petitioner till the filing
of the challan whereupon he would furnish fresh bail bond
to the satisfaction of the trial court.

3. In case, the petitioner, at any stage, absents
himself from the Court proceedings without the prior
permission of the Court or threaten or try to pressurise
the witnesses, it shall be open to the trial Court to
cancel his bail and secure his presence through non
bailable warrants.