High Court Punjab-Haryana High Court

Sadique Alias Kana vs State Of Punjab on 2 December, 2009

Punjab-Haryana High Court
Sadique Alias Kana vs State Of Punjab on 2 December, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH.

                                     Criminal Misc. No.M-27891 of 2009(O&M)

                                     Date of Decision: 2.12.2009.

Sadique alias Kana
                                                      ....Petitioner

                 Versus

State of Punjab
                                                       ...Respondent

CORAM : Hon'ble Mr. Justice Rajesh Bindal

Present:-        Mr. G.S. Kaura, Advocate
                 for the petitioner.

                 Mr. N.S. Virk, Addl. AG Punjab.

RAJESH BINDAL J.

                          ****

Learned counsel for the petitioner submits that in terms of the order

passed by this Court, he has already surrendered before the Court below and

furnished his bail bonds. Now even the challan has also been presented after

investigation.

Considering the aforesaid fact, the interim order dated 23.10.2009

is made absolute.

The petition stands disposed of.




                                                       (RAJESH BINDAL)
2.12.2009                                                   JUDGE
Reema