Punjab-Haryana High Court
Jarnail Singh And Others vs State Of Punjab on 22 July, 2009
IN THE PUNJAB AND HARYANA HIGH COURT AT CHANDIGARH
Crl.M.No.M-11240 of 2009 (O&M)
Date of Decision: 22.7.2009
Jarnail Singh and others
..Petitioners.
Vs.
State of Punjab
..Respondent.
CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR JAIN
Present : Mr.J.S.Lalli, Advocate for the petitioners.
Ms.Rajni Gupta, Addl.AG Punjab for the respondent.
RAKESH KUMAR JAIN, J. (Oral)
Counsel for the petitioners submits that the petitioners have
appeared before the trial Court in terms of order dated 4.5.2009 and have
been released on bail.
Counsel for the State submits that challan has been presented in
the trial Court.
In view of the above, order dated 4.5.2009 is hereby made
absolute. The petitioners shall keep on joining the investigation as and when
called for. They shall also abide by the provisions of Section 438(2) Cr.P.C.
The petition is disposed of.
(Rakesh Kumar Jain)
22.7.2009 Judge
Meenu