IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl.Misc.No.M-24170 of 2009
Date of decision : 10.12.2009
Karamjit Singh and others
....Petitioners
Versus
State of Punjab
...Respondent
CORAM : HON'BLE MR.JUSTICE MAHESH GROVER
....
Present: Mr. Narender Lucky, Advocate
for the petitioners.
Mr.Gaurav Garg Dhuriwala, AAG, Punjab
for the respondent.
....
MAHESH GROVER, J.
This is a petition under Section 438 of the Code of
Criminal Procedure for release of the petitioners in terms thereof in a
case registered vide FIR No.90 dated 12.7.2009 under Sections 307,
382, 323, 324, 506, 427, 452, 148, 149, 120-B IPC, at Police Station
Bassi Pathana, District Fatehgarh Sahib.
The allegations against the petitioners are that they were
instrumental in organising an attack on the complainant party.
It was contended before this Court by the learned counsel
for the petitioners that no injury has been attributed to the petitioners.
Noticing the aforesaid contention, this court on 1.9.2009
had granted interim protection to the petitioners subject to the
Crl.Misc.No.M-24170 of 2009 -2-
condition that they comply with the provisions of Section 438(2)
Cr.P.C.
It has now been contended by the learned counsel for the
petitioners and not controverted by the learned counsel appearing for
the State of Punjab on instructions from ASI Karamjit Kaur that the
petitioners have since joined the investigation.
Having regard to the aforesaid, the present petition is
allowed and the interim directions dated 1.9.2009 are hereby made
absolute till the filing of the challan subject to the condition that the
petitioners continue to comply with the provisions of Section 438(2)
Cr.P.C.
10.12.2009 (MAHESH GROVER)
JUDGE
dss