High Court Punjab-Haryana High Court

Surjit Singh And Another vs State Of Punjab And Another on 21 January, 2009

Punjab-Haryana High Court
Surjit Singh And Another vs State Of Punjab And Another on 21 January, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                                    Cr.Misc. 26925 M of 2008

                                     DATE OF DECISION :21.1.2009



Surjit Singh and another
                                                      ......PETITIONER
                           VERSUS

State of Punjab and another
                                                      ......RESPONDENTS


PRESENT:        Mr. PS Bhangul, Advocate
                Ms.Rajni Gupta, DAG, Pb.
                Mr. HS Tuli, Advocate

M.M.S.BEDI,J.

Pursuant to the interim order, the petitioners have already put

in appearance before the trial court. Charges have also been framed.

Learned counsel for the complainant has opposed the petition.

I have heard learned counsel for the parties. Since the

petitioners have already appeared before the trial court to face trial in

accordance with law pursuant to the interim order and there are arguable

legal and factual points to be determined during trial, without expression of

any opinion on merits of the case regarding the said disputed questions,

lest it should prejudice the right of the petitioners , this petition is allowed

and interim order dated 20.10.2008 is hereby confirmed subject to the

condition that the petitioners will continue to appear before the trial Court

and will not absent themselves without any sufficient cause.

In case of violation of any of the above conditions, it will be

open to the trial court to cancel the bail bonds.

January 21 ,2006                                    ( M.M.S.BEDI )
TSM                                                      JUDGE