Crl. Misc. No. M-1212 of 2009 Saroj Rani and others vs. State of Haryana Present: Mr. Pankaj Midha, Advocate, for the petitioners. Mr.Sidharth Sarup, AAG, Haryana. ****
While issuing notice of motion, the following order was
passed by this Court on 15.1.2009:-
“Notice of motion for 20.3.2009.
In the meantime, in the event of arrest, the
petitioners be admitted to interim bail subject to their
furnishing personal bonds and surety to the satisfaction of
the Arresting Officer. However, they shall join the
investigation as and when called and shall abide by the
provisions of Section 438 (2) Cr.P.C.”
Learned counsel for the State, on instructions from ASI
Jagdish Chander, has submitted that the petitioners have joined
investigation and are not required for further investigation.
Accordingly, the order granting interim bail dated
15.1.2009 is confirmed.
Petition stands disposed of accordingly.
(SABINA)
JUDGE
March 20, 2009
anita