IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
CRM M- 30728 of 2009 (O/M).
Date of Decision : November 05, 2009.
Ramesh Chander and others
...... Petitioner(s).
Versus.
State of Haryana ..... Respondent(s).
CORAM: HON’BLE MR. JUSTICE AUGUSTINE GEORGE MASIH.
Present:- Mr. Surinder Mohan Sharma, Advocate,
for the petitioner(s).
AUGUSTINE GEORGE MASIH, J. (ORAL).
Counsel for the petitioners does not press the present petition,
but submits that the petitioners shall surrender before the Trial Court on or
before 13.11.2009 and shall move an application for grant of regular bail. He
prays that the said application may be considered and decided expeditiously,
keeping in view the documents, which have been placed on record in the
present case.
The present petition is dismissed as not pressed with liberty to
the petitioners, as sought above. The Trial Court shall make an endeavour to
decide the application expeditiously, keeping in view the documentary
proofs, which have been submitted by the petitioners alongwith the present
petition with regard to assertions as has been made in the present petition.
(AUGUSTINE GEORGE MASIH)
JUDGE
November 05, 2009.
sjks.