High Court Punjab-Haryana High Court

Umed Singh vs State Of Haryana And Another on 20 November, 2009

Punjab-Haryana High Court
Umed Singh vs State Of Haryana And Another on 20 November, 2009
    IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH

                                  Crl. Misc. No.M-12865 of 2009
                            Date of Decision: November 20, 2009

Umed Singh                                       .... Petitioner

                                Versus

State of Haryana and another.                    ....Respondents

CORAM: HON'BLE MR. JUSTICE S.D. ANAND.

Present:   Mr. Naveen Singh Panwar, Advocate,
           for the petitioners.

           Mr. S.S. Pattar, Sr. DAG, Haryana.

S.D. Anand, J.

Dismissed as withdrawn. In response to a verbal

request, it is ordered that on petitioner entering appearance

before the learned Trial Court, he shall be released on interim

bail to its satisfaction.

Disposed of accordingly.



November 20, 2009                                ( S.D. Anand )
vkd                                                     Judge