High Court Punjab-Haryana High Court

Present: Mr.Deepak Gupta vs Unknown on 24 February, 2009

Punjab-Haryana High Court
Present: Mr.Deepak Gupta vs Unknown on 24 February, 2009
            Crl. Misc. No. M- 3363 of 2009

Rakesh Kumar @ Raju            vs.     State of Punjab

Present:    Mr.Deepak Gupta, Advocate for
            Mr.Yogesh Goel, Advocate,
            for the petitioner.

            Mr.Aman Deep Singh Rai, AAG, Punjab
                 ****

While issuing notice of motion, the following order was

passed by this Court on 10.2.2009:-

“Learned counsel for the petitioner submits that the

petitioner had been summoned to face the trial under

Section 319 Cr.P.C., as during investigation he was found

innocent by the police. Co-accused Baljit Kumar @

Bangar had been allowed interim bail by this Court vide

order dated 10.12.2008 (Annexure P-7).

Notice of motion for 24.2.2009.

In the meantime, the petitioner will surrender

before the trial Court within ten days from today and the

trial Court shall release the petitioner on interim bail

subject to its satisfaction.”

Learned counsel for the petitioner has submitted that in

terms of the order reproduced above, the petitioner has surrendered

before the trial Court.

Accordingly, this petition is allowed and the order granting

interim bail dated 10.2.2.009 is made absolute.

(SABINA)
JUDGE
February 24, 2009
anita