Punjab-Haryana High Court
Sadique Alias Kana vs State Of Punjab on 2 December, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
Criminal Misc. No.M-27891 of 2009(O&M)
Date of Decision: 2.12.2009.
Sadique alias Kana
....Petitioner
Versus
State of Punjab
...Respondent
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Mr. G.S. Kaura, Advocate
for the petitioner.
Mr. N.S. Virk, Addl. AG Punjab.
RAJESH BINDAL J.
****
Learned counsel for the petitioner submits that in terms of the order
passed by this Court, he has already surrendered before the Court below and
furnished his bail bonds. Now even the challan has also been presented after
investigation.
Considering the aforesaid fact, the interim order dated 23.10.2009
is made absolute.
The petition stands disposed of.
(RAJESH BINDAL)
2.12.2009 JUDGE
Reema