Punjab-Haryana High Court
Balwinder Singh Alias Ronki vs State Of Punjab on 13 November, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-31939 of 2009 (O&M)
Date of Decision: November 13, 2009
Balwinder Singh alias Ronki.
...Petitioner
Versus
State of Punjab.
...Respondent
CORAM: HON'BLE MR. JUSTICE S.D. ANAND.
Present: Mr. Kuldeep Singh Saini, Advocate,
for the petitioner.
S.D. Anand, J. (Oral)
Crl. Misc. No. 57807 of 2009
Allowed, as prayed for.
Crl. Misc. No. M-31939 of 2009
It is a case of one time absence.
Notice of motion to the Advocate General, Punjab.
On the asking of the Court, Mr. Abhishek Chautala,
Assistant Advocate General, Punjab, accepts notice on behalf
of the State.
On petitioner entering appearance before the
learned Trial Court, he shall be released on interim bail to its
satisfaction.
Disposed of accordingly.
November 13, 2009 ( S.D. Anand ) vkd Judge