High Court Punjab-Haryana High Court

Renu @ Raj Rani And Others vs Rajni Bala And Another on 7 July, 2009

Punjab-Haryana High Court
Renu @ Raj Rani And Others vs Rajni Bala And Another on 7 July, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                                ****

CRM-M-33813 of 2008 (O&M)
DATE OF DECISION: 07.07.2009

****

Renu @ Raj Rani and others . . . . Petitioners

VS.

Rajni Bala and another . . . . Respondents

****

CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

****

Present: Mr.Ritesh Pandey, Advocate for the petitioners.

None for respondent No.1.

Mr.Ranbir Singh Rawat, AAG, Punjab
for the State/respondent No.2.

****

RAKESH KUMAR JAIN J.(ORAL)

In this case, arrest of the petitioners was stayed.

Thereafter, the matter was sent to the Mediation Centre for

exploring the possibility of compromise between the parties. After

parley of sittings, the negotiations failed as per order dated

27.3.2009 and the case has been returned back to the High Court.

No one has put in appearance on behalf of the

complainant.

It is directed that the petitioners shall surrender before

the Trial Court on 16.7.2009 and shall be admitted to bail on their

furnishing bail bonds to the satisfaction of the Trial Court.

Adjourned to 21.7.2009.


                                        (RAKESH KUMAR JAIN)
JULY 07, 2009                               JUDGE
vivek