High Court Punjab-Haryana High Court

Manoj Kumar vs State Of Haryana on 17 September, 2009

Punjab-Haryana High Court
Manoj Kumar vs State Of Haryana on 17 September, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
              CHANDIGARH


                              Crl.Misc.No.M-15785 of 2009 (O&M)

                                 Date of decision : 17.9.2009

Manoj Kumar

                                                 ....Petitioner
              Versus


State of Haryana

                                                 ...Respondent


CORAM : HON'BLE MR.JUSTICE MAHESH GROVER
                  ....

Present:    Mr.S.N.Yadav, Advocate
            for the petitioner.

            Ms.Sushma Chopra, Addl.A.G., Haryana
            for the State.

                         .....

MAHESH GROVER, J.

Crl.Misc.No.29045 of 2009 is allowed as prayed for.

Pursuant to the order dated 6.7.2009 the petitioner is said

to have submitted himself to the jurisdiction of the learned trial Court

and his bail bonds have been accepted. A certified copy of the order

depicting the same has been produced on record.

In this view of the matter, the present petition is dismissed

as having become infructuous as no further action is required.

However, the petitioner shall continue to associate himself with the

trial.

17.9.2009                                    (MAHESH GROVER)
                                                 JUDGE
dss