IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. M-18516 of 2009 (O&M)
Date of decision: 5.9.2009
Krishan Lal Khanna and another
.. Petitioners
v.
Surinder Paul Maudgill
.. Respondent
CORAM: HON'BLE MR. JUSTICE RAJESH BINDAL
Present: Ms. Anjali Kukar, Advocate for the petitioners.
..
Rajesh Bindal J.
Learned counsel for the petitioners submits that in terms of the order
passed by this Court on 14.7.2009, the petitioners have appeared before the court
below and furnished their bail bonds and it is further undertaken that they will
continue to appear regularly in the court below in future so that trial of the case is
not delayed.
Considering the aforesaid facts and also that non-appearance earlier
was on account of ill-health of petitioner No. 1, the interim order passed by this
Court on 14.7.2009 is made absolute.
The petition stands disposed of.
(Rajesh Bindal)
Judge
5.9.2009
mk