Punjab-Haryana High Court
Umed Singh vs State Of Haryana And Another on 20 November, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No.M-12865 of 2009
Date of Decision: November 20, 2009
Umed Singh .... Petitioner
Versus
State of Haryana and another. ....Respondents
CORAM: HON'BLE MR. JUSTICE S.D. ANAND.
Present: Mr. Naveen Singh Panwar, Advocate,
for the petitioners.
Mr. S.S. Pattar, Sr. DAG, Haryana.
S.D. Anand, J.
Dismissed as withdrawn. In response to a verbal
request, it is ordered that on petitioner entering appearance
before the learned Trial Court, he shall be released on interim
bail to its satisfaction.
Disposed of accordingly.
November 20, 2009 ( S.D. Anand ) vkd Judge