IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-14927 of 2009
Date of decision : 13.07.2009
Radhi @ Pitam @ Radha
....Petitioner
V/s
State of Haryana
....Respondent
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Jagdish Manchanda, Advocate
for the petitioner.
Mr. Rattan Brar, AAG Haryana.
Mr. Pawan Girdhar, Advocate
for the complainant.
RAJAN GUPTA J. (ORAL)
Learned counsel for the State submits that pursuant to order
dated 29.05.2009, passed by this Court, petitioner has joined the
investigation and is no longer required for custodial interrogation.
In view of this, the instant petition is allowed. The petitioner is
granted the concession of anticipatory bail subject to the conditions as
envisaged under Section 438(2) Cr.P.C.
13.07.2009 (RAJAN GUPTA) Ajay JUDGE