IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
****
Crl. Misc. No.13150 of 2009 and
CRM-M-7123 of 2009
DATE OF DECISION: 28.8.2009
****
Hazara Singh and another . . . . Petitioners
VS.
Chanan Singh . . . . Respondent
****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
****
Present: Ms.Puneet Kaur Sekhon, Advocate
for the applicants/petitioners
****
RAKESH KUMAR JAIN J.(ORAL)
Crl. Misc. No.13150 of 2009
Allowed as prayed for.
CRM-M-7123 of 2009
Service has been effected but no one has put in
appearance on behalf of respondent.
Learned counsel for the petitioners has placed on record
copy of the order dated 9.4.2009 passed by JMIC, Batala whereby,
the petitioners have been admitted to bail.
In view of the above, order dated 31.3.2009 is hereby
made absolute.
It is directed that the petitioners shall abide by the
conditions as envisaged by Section 438(2) Cr.P.C.
Petition is disposed of.
(RAKESH KUMAR JAIN)
AUGUST 28, 2009 JUDGE
vivek