IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
Criminal Misc. No.M-21497 of 2009 (O&M)
Date of Decision: 24.8.2009.
Jasbir Singh and another
....Petitioners
Versus
State of Haryana
...Respondent
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Mr. A.S. Virk, Advocate
for the petitioners.
Ms. Ritu Punj, DAG Haryana.
RAJESH BINDAL J.
****
The petitioners in the present case though were named in the FIR,
during investigation were found to be innocent. After some prosecution
evidence was led they have been summoned to face trial on an application filed
by the prosecution under Section 319 Cr.P.C.
In terms of the order passed by this Court on 11.8.2009, they
have already put in appearance before Court below and have furnished their bail
bonds.
As the petitioners are facing trial and no recovery or investigation is
to be made from them, the interim bail granted to the petitioners on 11.8.2009 is
made absolute.
The petition stands disposed of.
(RAJESH BINDAL)
24.8.2009 JUDGE
Reema