High Court Punjab-Haryana High Court

Jarnail Singh And Others vs State Of Punjab on 22 July, 2009

Punjab-Haryana High Court
Jarnail Singh And Others vs State Of Punjab on 22 July, 2009
IN THE PUNJAB AND HARYANA HIGH COURT AT CHANDIGARH

                                      Crl.M.No.M-11240 of 2009 (O&M)

                                      Date of Decision: 22.7.2009

Jarnail Singh and others
                                                   ..Petitioners.

Vs.

State of Punjab
                                                   ..Respondent.


CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR JAIN


Present :    Mr.J.S.Lalli, Advocate for the petitioners.

             Ms.Rajni Gupta, Addl.AG Punjab for the respondent.

RAKESH KUMAR JAIN, J. (Oral)

Counsel for the petitioners submits that the petitioners have

appeared before the trial Court in terms of order dated 4.5.2009 and have

been released on bail.

Counsel for the State submits that challan has been presented in

the trial Court.

In view of the above, order dated 4.5.2009 is hereby made

absolute. The petitioners shall keep on joining the investigation as and when

called for. They shall also abide by the provisions of Section 438(2) Cr.P.C.

The petition is disposed of.




                                            (Rakesh Kumar Jain)
22.7.2009                                         Judge
Meenu