High Court Punjab-Haryana High Court

Kashmir Singh And Another vs State Of Punjab on 9 December, 2009

Punjab-Haryana High Court
Kashmir Singh And Another vs State Of Punjab on 9 December, 2009
  CRM No. M-22886 of 2009                              1


     IN THE HIGH COURT FOR THE STATES OF PUNJAB &
               HARYANA AT CHANDIGARH.

                                CRM No. M-22886 of 2009 (O&M)
                                Date of decision: 9.12.2009

Kashmir Singh and another                            ...Petitioners

                             Versus
State of Punjab                                      ...Respondent

CORAM: HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. IPS Kohli, Advocate for the petitioners.

Mr. Shailesh Gupta, DAG, Punjab.

Mr. J.S. Bedi, Advocate, for the complainant.

Rajan Gupta, J (oral).

This is a petition under Section 438 Cr.P.C. seeking

pre-arrest bail in a case registered against the petitioners under Sections

326, 324, 323, 353, 186, 148, 149 IPC at Police Station Sadar Jalalabad,

District Ferozepur vide FIR No.113 dated 10th July, 2009.

Learned State counsel (on instructions from ASI Paramjit

Singh, who is present in Court) submits that pursuant to order dated 20th

August, 2009, the petitioners have joined the investigation and are no

longer required for custodial interrogation.

In view of the statement made by learned State counsel, the

interim order dated 20th August, 2009 is hereby made absolute subject to

the conditions as envisaged under Section 438 (2) Cr.P.C.

The petition stands disposed of.

(RAJAN GUPTA)
JUDGE
December 09, 2009
‘rajpal’