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'