CRM No.26795-M of 2008 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. 26795-M of 2008
Date of decision: 25.2.2009
Kabul Singh & another ...Petitioners
Versus
State of Punjab ...Respondent
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. L.S. Goraya, Advocate, for the petitioners.
Mr. Shailesh Gupta, DAG, Punjab.
Rajan Gupta, J.
Learned counsel for the petitioners submits that pursuant to
order dated 24.10.2008, the petitioners have joined the investigation and
are no longer required for further interrogation.
Learned counsel for the State (on the instructions from H.C.
Balkar Singh, who is present in Court) does not dispute this position and
submits that petitioners are no longer required for custodial
interrogation.
Keeping in view the totality of facts and circumstances of
the case, I am of the view that the petitioners deserve the concession of
anticipatory bail. Consequently, the present petition is allowed and the
interim order dated 24th October, 2008 is hereby made absolute.
(RAJAN GUPTA)
JUDGE
February 25, 2009
‘rajpal’