Punjab-Haryana High Court
Sawtantar Kumar Mehta Alias … vs State Of Punjab And Another on 8 September, 2011
IN THE PUNJAB AND HARYANA HIGH COURT
AT CHANDIGARH
Criminal Misc.-M No. 21962 of 2011(O&M)
Date of Decision: 08.09.2011
Sawtantar Kumar Mehta alias Sutantar Kumar Mehta
...Petitioner
Versus
State of Punjab and another
..Respondents
CORAM: Hon'ble Mr. Justice Rajesh Bindal
Present: Mr. K.S. Dhillon, Advocate for the petitioner.
Mr. P.S. Bajwa, Deputy Advocate General, Punjab.
.....
RAJESH BINDAL, J.
Learned counsel for the petitioner submitted that in terms of
the order passed by this Court on 22.07.2011, the petitioner has already ap-
peared before the court below and furnished his bail bonds.
Considering the aforesaid facts, interim bail granted to the peti-
tioner on 22.07.2011, is made absolute.
The petition stands disposed of.
(RAJESH BINDAL)
JUDGE
08.09.2011
sharmila