In the High Court of Punjab & Haryana at Chandigarh
CRM No. M-12605 of 2009 (O&M)
Om Parkash ..... Petitioner
vs
State of Haryana ..... Respondent
Coram: Hon’ble Mr. Justice Rajesh Bindal
Present: Mr. Ranjit Singh, Advocate, for the petitioner.
Mrs. Ritu Punj, Deputy Advocate General, Haryana.
Rajesh Bindal J.
The learned State counsel on instructions from ASI Ami Lal
submitted that the petitioner has joined the investigation. The fact that the pre-
arrest bail granted to the Sarpanch was confirmed is not disputed. The amount
which allegedly embezzled has also been deposited by the Sarpanch.
In view of the aforesaid facts, the interim bail granted to the
petitioner vide order dated 7.5.2009 is made absolute.
The petition is disposed of.
10.7.2009 ( Rajesh Bindal) vs. Judge