High Court Punjab-Haryana High Court

Ram Niwas & Others vs State Of Haryana & Others on 26 May, 2009

Punjab-Haryana High Court
Ram Niwas & Others vs State Of Haryana & Others on 26 May, 2009
             IN THE HIGH COURT OF PUNJAB & HARYANA AT
                          CHANDIGARH

                          Criminal Misc. No. M-8320 of 2009
                          Date of decision: May 26, 2009

Ram Niwas & others                     -Petitioners

             Versus

State of Haryana & others         -Respondents

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. Rajesh Bansal, Advocate, for the petitioners.

Mr. KC Gupta, AAG, Haryana.

Mr. Ashwani Gaur, Advocate, for respondents No.2 & 3.

Rajan Gupta, J.(Oral)

Counsel for the petitioners states that pursuant to order dated

March 25, 2009, the petitioners have already appeared before the trial

Court and furnished bail bonds.

Counsel for the State does not dispute this factual position.

However, Mr. Gaur appearing for respondents No.2 & 3

disputes this fact.

In view of the fact that the petitioners claim to have appeared

before the trial Court and furnished bail bonds, the interim order dated 25-

03-2009 is made absolute.

The petition stands disposed of.

However, in case statement made by counsel for the petitioners
turns out to be incorrect, this order shall cease to operate and it will be open
to the trial Court to initiate appropriate proceedings.

[Rajan Gupta]
Judge
May 26, 2009.

‘ask’