Punjab-Haryana High Court
Bahadur Singh And Another vs State Of Punjab on 14 September, 2009
IN THE PUNJAB AND HARYANA HIGH COURT AT CHANDIGARH
CRM-M 9967 of 2009
Date of Decision: 14.9.2009
Bahadur Singh and another
..Petitioners.
Vs.
State of Punjab
..Respondent.
CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
Present : Mr.H.S.Rakhra, Advocate for the petitioners.
Mr.K.D.Sachdeva, Addl.AG Punjab for the State/respondent.
RAKESH KUMAR JAIN, J.(Oral)
Counsel for the petitioners submits that the petitioners have
been released on bail by the trial Court. He further submits that as per his
information, charge has been framed and the case is posted for evidence for
15.10.2009. This fact is admitted by the counsel for the State, on
instructions received from ASI Gurminder Singh.
In view of the above, order dated 20.4.2009 is hereby made
absolute.
The petition is disposed of.
(Rakesh Kumar Jain)
14.9.2009 Judge
Meenu