IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CRM No. M 33808 of 2008 (O&M)
Date of decision: 4.2.2009
Harmel Singh and another
...Petitioners
Versus
State of Punjab
...Respondent
CORAM: HON'BLE MR.JUSTICE HARBANS LAL
Present: Mr.Vikram K.Chaudhri, Advocate for the petitioners
Mr.TS Salana, DAG, Punjab
Mr.Ranjit Sharma, Advocate for the complainant
***
Harbans Lal, J.
Learned counsel for the petitioners states that he may be
permitted to withdraw this petition qua Nirvail Singh petitioner No.2.
Dismissed as withdrawn qua petitioner No.2 Nirvail Singh.
The necessary intimation in this regard be sent to the learned
trial Court by the Registry at the earliest possible.
Vide order dated 23.12.2008 passed by this Court, Harmel
Singh petitioner No.1 was directed to surrender before the learned trial
Court and he was directed to be released on bail by the learned trial court.
Learned counsel for the petitioners has produced a certified copy of order
dated 2.1.2009 purportedly passed by the court of learned Additional
Sessions Judge, Tarn Taran. This order tends to show that in compliance
with the order dated 23.12.2008, the petitioner Harmel Singh has
surrendered before the learned trial Court and he has been released on
interim bail by the learned trial Court. Accordingly, the order dated
23.12.2008 is made absolute qua Harmel Singh petitioner No.2.
February 4, 2009 (Harbans Lal) gsv Judge