High Court Punjab-Haryana High Court

Kewal Singh vs State Of Punjab on 12 October, 2009

Punjab-Haryana High Court
Kewal Singh vs State Of Punjab on 12 October, 2009
    IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH


                                  Crl. Misc. No. M-22480 of 2009
                              Date of Decision: October 12, 2009


Kewal Singh                                             ...Petitioner

                                        Versus

State of Punjab                                       ...Respondent

CORAM: HON'BLE MR. JUSTICE S.D. ANAND.

Present :   Mr. Jasbir Rattan, Advocate, for the petitioner.
            Mr. B.B.S.Teji, AAG, Punjab.

                                *****

S.D. Anand, J.

It being common ground that, in terms of order dated
26.08.2009 passed by a coordinate Bench (Mahesh Grover, J.) of
this Court, the petitioner has entered appearance before the
learned Trial Court and he has been released on interim bail, the
order dated 26.08.2009 is made absolute.

Disposed of accordingly.

October 12, 2009                                     ( S.D. Anand )
vinod                                                      Judge