In the High Court of Punjab and Haryana at Chandigarh
......
Criminal Misc. No.M-6713 of 2009
.....
Date of decision:14.5.2009
Rajender Saini
.....Petitioner
v.
Munshi Ram
.....Respondent
....
Present: Mr. Ashwani Gaur, Advocate for the petitioner.
None for the respondent.
.....
S.S. Saron, J.
Learned counsel for the petitioner has submitted that in
consequence of the interim bail granted on 9.3.2009, the petitioner has
appeared before the trial Court and furnished his personal bond and surety
to the satisfaction of the learned trial Magistrate. It is submitted that the
same has been accepted. He has placed on record the copy of the order
dated 13.3.2009 passed by the learned Judicial Magistrate Ist Class, Sonepat
in this regard.
As per office report service is complete, however, no one has
put in appearance on behalf of the respondent despite service.
In the circumstances, the interim bail granted by this Court on
9.3.2009 is made absolute.
The criminal miscellaneous petition stands disposed of.
May 14, 2009. (S.S. Saron)
Judge
*hsp*