High Court Punjab-Haryana High Court

Pardeep vs State Of Haryana And Another on 6 August, 2009

Punjab-Haryana High Court
Pardeep vs State Of Haryana And Another on 6 August, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                               Crl. Misc No. M-20508 of 2009
                               Date of decision : 06.08.2009

Pardeep

                                                        ....Petitioner

                                       V/s


State of Haryana and another
                                                        ....Respondents

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. Maharaj Kumar, Advocate
for the petitioner.

Mr. Tarun Aggarwal, Sr. DAG Haryana.

RAJAN GUPTA J. (ORAL)

Learned counsel for the petitioner submits that pursuant to

order dated 30.07.2009, the petitioner appeared before the trial court on

01.08.2009 and furnished bail bonds.

In view of the statement made by learned counsel for the

petitioner, order dated 30.07.2009 passed by this Court is hereby made

absolute subject to the conditions as envisaged under Section 438(2) Cr.P.C.

06.08.2009                                              (RAJAN GUPTA)
Ajay                                                       JUDGE