Criminal Misc. No. M-4662 of 2009 1
In the High Court of Punjab and Haryana, at Chandigarh.
Criminal Misc. No. M-4662 of 2009
Date of Decision: 6.3.2009
Raj Singh alias Raju
...Petitioner
Versus
State of Punjab
...Respondent
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr. L.M. Gulati, Advocate
for the petitioner.
Mr. Mehardeep Singh, Assistant Advocate
General, Punjab, for the State.
Kanwaljit Singh Ahluwalia, J. (Oral)
On 18.2.2009, this Court had passed the following order:-
“Counsel for the petitioner contends that
injury, which has been declared dangerous to life, is
attributed to son of the petitioner Murli @ Inderjit
Singh. Petitioner is said to have handed over his
Gatra Kirpan to his son, with which injury was
caused. Counsel has further submitted that Murli @
Inderjit Singh is in custody since 25th December,
2008. Besides this, counsel has relied upon
compromise (Annexure P2). It has been further
submitted that occurrence in the present case has
Criminal Misc. No. M-4662 of 2009 2taken place on 28th October 2008 and FIR was
registered after a delay of 44 days, i.e. on 12th
December, 2008.
Issue notice of motion for 6th March, 2009.
In the event of arrest, petitioner shall be
released on interim bail to the satisfaction of the
arresting officer. However, petitioner shall join
investigation as and when called for. Petitioner shall
abide by the conditions specified under Section 438
(2) Cr.P.C.”
Counsel for the State, on instructions from Vijay Kumar, Head
Constable, Police Station Islamabad, District Amritsar, submitted that
petitioner has joined investigation and his custodial interrogation is not
called for.
For the reasons stated in the order dated 18.2.2009 passed by
this Court and statement made by counsel for the State, interim pre-
arrest bail granted to the petitioner is affirmed till filing of the report
under Section 173 Cr.P.C. On submission of report under Section 173
Cr.P.C. petitioner shall furnish regular bail-bonds to the Court
concerned.
With these observations, present petition is disposed off.
(Kanwaljit Singh Ahluwalia)
Judge
March 6, 2009
“DK”