Punjab-Haryana High Court
Harbir Singh And Another vs Balbir Singh And Another on 8 December, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-34012 of 2009 (O&M)
Date of Decision: December 8, 2009
Harbir Singh and another. .... Petitioners
Versus
Balbir Singh and another ....Respondents
CORAM: HON'BLE MR. JUSTICE S.D. ANAND.
Present: Mr. S.L. Chander Shekhar, Advocate,
for the petitioners.
S.D. Anand, J. (Oral)
Dismissed as withdrawn. Learned counsel states
that he would ask the petitioners to file a plea for anticipatory
bail afresh before the Court of Sessions explaining the
circumstances under which they had to stay away for long
without complying with the order dated 14.05.2008. The
learned Court shall dispose of the plea, completely unfazed by
whatever observations may have been made by this Court in
this order.
December 8, 2009 ( S.D. Anand ) vkd Judge