Criminal Misc. No. M-14199 of 2009 1
In the High Court of Punjab and Haryana, at Chandigarh.
Criminal Misc. No. M-14199 of 2009
Date of Decision: 30.5.2009
Tirath Singh and Another
...Petitioners
Versus
State of Punjab
...Respondent
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr. Deepak Gupta, Advocate
for Mr. N.P.S. Mann, Advocate
for the petitioners.
Mr. Mehardeep Singh, Deputy Advocate
General, Punjab, for the State.
Kanwaljit Singh Ahluwalia, J. (Oral)
The present petition has been preferred under Section 438
Cr.P.C. seeking pre-arrest bail to the petitioners in case FIR No. 11
dated 16.2.2009 registered at Police Station Sherpur, District Sangrur,
under Sections 307, 324, 323, 148 & 149 IPC.
Counsel for the State, on instructions from Pritam Singh,
Assistant Sub Inspector, has submitted that before registration of the
case, a case of rape was instituted against the petitioners wherein they
have been found innocent by the concerned Deputy Superintendent of
Police, and the cancellation report is pending before the Senior
Superintendent of Police, for consideration.
Criminal Misc. No. M-14199 of 2009 2
In the present case, it has been stated that petitioners have
caused no injuries; they were empty handed and they caught hold of
Jaswinder Singh, complainant.
Counsel for the State, on instructions from Pritam Singh,
Assistant Sub Inspector, has submitted that petitioners are not required
for custodial interrogation.
In view of this, petitioners are ordered to be released on bail to
the satisfaction of the Arresting Officer, till filing of the report under
Section 173 Cr.P.C. On submission of report under Section 173 Cr.P.C.
petitioners shall be permitted to furnish regular bail-bonds to the
satisfaction of the Court concerned.
With the observations made above, the present petition is
disposed off.
(Kanwaljit Singh Ahluwalia)
Judge
May 30, 2009
“DK”