In the High Court for the States of Punjab and Haryana at Chandigarh.
CRM 38648 of 209 and
CRM.M-16530 of 2009
Decided on Sept 24,2009.
Surinder Mohan Sharma and others -- Petitioners
vs.
State of Punjab and another --Respondents.
CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
Present: Ms. Promila Nain,Advocate,for the petitioners
Mr.R.S. Rawat, AAG, Punjab.
Mr.S.S. Majithia, Advocate for the complainant.
Rakesh Kumar Jain, J: (Oral)
CRM 38648 of 2009
Allowed as prayed for.
CRM-M 16530 of 2009
Learned counsel for the petitioners submits that in terms of the
order dated 15.6.2009, the petitioners have appeared before the Trial Court
and have been released on interim bail.
After hearing counsel for the parties, order dated 15.6.2009, is
made absolute.
The petition is disposed of.
Sept 24,2009 (Rakesh Kumar Jain) RR Judge