IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CRM No. M-23005 of 2010 (O&M)
Date of decision: 19.04.2011
Dr. Rajendra Chadha and another
....Petitioners
Versus
State of Haryana
....Respondent
CORAM: HON'BLE MR. JUSTICE ALOK SINGH
Present: - Mr. Ashit Malik, Advocate, for the petitioners.
Mr. Vikas Malik, AAG, Haryana.
Mr. Rahul Deswal, Advocate, for the complainant.
1.Whether Reporters of local papers may be allowed to see the judgment?
2.Whether to be referred to the Reporters or not?
3.Whether the judgment should be reported in the Digest?
*****
ALOK SINGH, J (ORAL)
This is an application seeking anticipatory bail in case FIR
No.430 dated 21.5.2010 under Sections 406/468-A/506 of the Indian
Penal Code, Police Station Civil Lines, Karnal, District Karnal.
This Court vide order dated 11.8.2010 has directed to release
the petitioners on interim bail.
Learned counsel for the petitioners states that matter has been
amicably settled between the parties with the efforts of Mediation and
Conciliation Centre of this Court vide compromise deed dated 1.2.2011.
Considering totality of the facts and circumstances of the case,
petition is allowed. Order dated 11.8.2010 is made absolute.
(Alok Singh)
Judge
April 19, 2011
R.S.