High Court Punjab-Haryana High Court

Present: Mr.Ashok Singla vs Unknown on 7 May, 2009

Punjab-Haryana High Court
Present: Mr.Ashok Singla vs Unknown on 7 May, 2009
            Crl. Misc. No. M- 8164 of 2009

Subhash Chander        vs.   State of Punjab

Present:    Mr.Ashok Singla, Advocate,
            for the petitioner.

            Mr.Aman Deep Singh Rai, AAG, Punjab.
                 ****

While issuing notice of motion, the following order was

passed by this Court on 24.3.2009:-

“Learned counsel for the petitioner has submitted

that the alleged amount of embezzlement has already been

deposited by the petitioner. The petitioner is ready to join

investigation.

Notice of motion for 7.5.2009.

In the meantime, in the event of arrest, the

petitioner be admitted to interim bail subject to his furnishing

personal bonds and surety to the satisfaction of the Arresting

Officer. However, he shall join the investigation as and when

called and shall abide by the provisions of Section 438 (2)

Cr.P.C.”

Learned counsel for the State, on instructions from HC

Sushil Kumar has submitted that the petitioner has joined

investigation and the embezzled amount has since been deposited

by the petitioner. The petitioner is not required for further

investigation.

Accordingly, this petition is allowed and the order granting

interim bail dated 24.3.2009 is made absolute.

(SABINA)
JUDGE
May 07, 2009
anita