Punjab-Haryana High Court
Munish Chopra vs Rajiv Kumar & Another on 4 May, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Misc. No. M-11140 of 2009
Date of decision: May 04, 2009
Munish Chopra -Petitioner
Versus
Rajiv Kumar & another -Respondents
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. Rahul Sharma, Advocate, for the petitioner.
Mr. Tarun Aggarwal, Sr. DAG, Haryana, for
respondent No.2.
Rajan Gupta, J.(Oral)
Counsel for the petitioner submits that pursuant to order darted
April 29, 2009, the petitioner has already appeared before the trial Court
and furnished bail bonds.
In view of the fact that the petitioner has furnished bail bonds to
the satisfaction of the trial Court, no further orders are called for.
The petition stands disposed of.
[Rajan Gupta]
Judge
May 04, 2009.
‘ask’