High Court Punjab-Haryana High Court

Ayyub And Others vs State Of Haryana on 22 September, 2009

Punjab-Haryana High Court
Ayyub And Others vs State Of Haryana on 22 September, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH




                          Criminal Misc. No. M-20031 of 2009
                          Date of decision : September 22, 2009


Ayyub and others
                                              ....Petitioners
                          versus

State of Haryana
                                              ....Respondent


Coram:       Hon'ble Mr. Justice L.N. Mittal


Present :    Mr. PR Yadav, Advocate, for the petitioners

             Mr. Sidharth Sarup, AAG Haryana


L.N. Mittal, J. (Oral)

Learned State counsel, on instructions from HC Subhash, states

that pursuant to interim order of this Court, petitioners have since joined

investigation. It is also stated that both sides suffered simple as well as

grievous injuries.

In view of the aforesaid but without meaning to comment

anything on merits, interim order dated 24.7.2009 is made absolute. The

instant order shall remain effective till one month after the filing of charge

sheet by the police or till decision of regular bail petition of the petitioners,

whichever is earlier.

The petition stands disposed of accordingly.




                                                         ( L.N. Mittal )
September 22, 2009                                            Judge
  'dalbir'