ORDER
Amar Dutt, J.
1. Mr. Mansoor Ali states that the petitioners have
joined the investigation and they are no longer required
by the investigating agency.
2. In view of this, the order dated 29.5.2002 is
made absolute. It is, however, made clear that the benefit
of the order will (SIC) to the petitioners till the
filing of the challan whereupon they would furnish fresh
bail bonds to the satisfaction of the trial Court.
3. In case, the petitioners at any stage, absent
themselves from the Court proceedings without the prior
permission of the Court or threaten or try to pressurise
the witnesses, it shall be open to the trial Court to
cancel their bail and secure their presence through non
bailable warrants.