High Court Punjab-Haryana High Court

Urvinder Singh @ Sonu Talwar vs State Of Punjab on 3 November, 2009

Punjab-Haryana High Court
Urvinder Singh @ Sonu Talwar vs State Of Punjab on 3 November, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                            CHANDIGARH.




                   CRIMINAL MISCELLANEOUS NO.26143-M of 2009

                            DATE OF DECISION : NOVEMBER 3, 2009




URVINDER SINGH @ SONU TALWAR

                                                    ....... PETITIONER(S)

                                VERSUS

STATE OF PUNJAB

                                                    .... RESPONDENT(S)



CORAM : HON'BLE MR. JUSTICE AJAI LAMBA




PRESENT: Mr. KK Saini, Advocate, for the petitioner(s).
         Mr. BS Chahal, DAG, Punjab.



AJAI LAMBA, J. (Oral)

Learned counsel for the respondent-State, on instructions from

HC Kewal Krishan of Police Station, City Nawanshahar, states that the

petitioner has joined investigation. The documents given by the petitioner

have been analysed. No incriminating material could be gathered against

the petitioner to, prima facie, formulate an opinion that he is involved in

committing offence as reported under FIR No.169 dated 21.10.2008 under

Sections 468, 420, 467, 471, Indian Penal Code, Police Station,
CRIMINAL MISCELLANEOUS NO.26143-M of 2009 2

Nawanshahar.

In view of the above, the petition is allowed. Order dated

25.9.2009 is hereby made absolute and it is directed that in the event of

arrest, the petitioner shall be enlarged on bail on furnishing of bail bonds

to the satisfaction of the Arresting/Investigating Officer, subject to the

following conditions :-

i) the petitioner shall make himself available for
interrogation as and when required;

ii) the petitioner shall not directly or indirectly make any
inducement, threat or promise to any person acquainted
with the facts of the case so as to dissuade him from
disclosing such facts to the Court or to any police officer;
and

iii)the petitioner shall not leave India without the previous
permission of the Court.

This order shall enure till 10 days after the petitioner receives

a notice of filing of final report u/s 173, Cr.P.C, within which period, the

petitioner would be at liberty to apply for regular bail.

November 3, 2009                                            ( AJAI LAMBA )
Kang                                                                JUDGE



1. To be referred to the Reporters or not?

2. Whether the judgment should be reported in the Digest?