IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Crl. Misc. No. M- 29012 of 2009
Date of decision:- 15.10.2009.
Abdul Rajjak and others ...Petitioners
Versus
State of Haryana ...Respondent
CORAM: HON’BLE MR. JUSTICE AUGUSTINE GEORGE MASIH
Present:- Ms. Manisha Lamba, Advocate
for the petitioners.
AUGUSTINE GEORGE MASIH J.
Counsel for the petitioners does not press the present petition but
states that the petitioners would surrender before the trial Court and would move
an application for grant of regular bail.
If the petitioners surrender before the trial Court on or before
22.10.2009 and move an application for grant of regular bail, the same shall be
considered and decided expeditiously.
The petition stands disposed of in the above terms.
October 15, 2009 ( Augustine George Masih ) vj Judge