IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
****
Criminal Misc. No. M-5192 of 2008 (O&M)
Date of Decision:01.07.2008
Dharminder Kumar
…..Petitioner
Vs.
State of Punjab
…..Respondent
CORAM:- HON’BLE MR. JUSTICE RAJESH BINDAL
Present:- Mr. H.R.Nohria, Advocate for the petitioner.
Mr. Anter Singh Brar, DAG, Punjab.
****
RAJESH BINDAL J.
Learned counsel for the State does not dispute that the
petitioner has already joined the investigation and after completion of the
investigation, challan has also been presented.
Be that as it may, without opining on the merits of the
controversy, interim bail granted to the petitioner on 28.2.2008 is made
absolute.
The petition is disposed of.
July 01, 2008 ( RAJESH BINDAL ) renu JUDGE