IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
Crl. Misc. No. M-8429 of 2011 (O&M)
Date of decision : 17.5.2011
Jamshed ...Petitioner
Versus
State of Haryana ...Respondent
CORAM: HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Sarfraj Hussain, Advocate for the petitioner.
Mr. Vikas Malik, Assistant Advocate General, Haryana.
Rajan Gupta, J. (oral)
This is a petition under Section 438 Cr.P.C. seeking pre-
arrest bail in a case registered against the petitioner under Sections
7/10/55 of Essential Commodities Act, 1955 at Police Station Nagina,
District Mewat, vide FIR No.39 dated 2nd March, 2011.
Learned State counsel (on the instructions from ASI Sant
Lal, who is present in court) submits that pursuant to order dated March
28, 2011, the petitioner has joined the investigation and is no longer
required for custodial interrogation.
In view of the statement made by learned State counsel, the
interim order dated March 28, 2011 is hereby made absolute, subject to
the conditions as envisaged under Section 438 (2) Cr.P.C.
The petition stands allowed in aforesaid terms.
(RAJAN GUPTA)
JUDGE
17.5.2011
‘rajpal’