IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Criminal Misc. No. 55676 of 2009 in
Criminal Misc. No. M-13943 of 2009
Date of decision : November 23, 2009
Swaran Singh alias Samma
....Petitioner
versus
State of Punjab
....Respondent
Coram: Hon'ble Mr. Justice L.N. Mittal
Present : Mr. KS Dhanora, Advocate, for the petitioner
Mr. Gaurav Garg Dhuriwala, AAG Punjab
L.N. Mittal, J. (Oral)
Vide order dated 28.10.2009, the petitioner was granted regular
bail in FIR No. 109 dated 28.4.2007, under sections 21, 61 and 85 of the
Narcotic Drugs and Psychotropic Substances Act, 1985 and Sections 25, 54
and 59 of the Arms Act.
The instant application has been moved by the petitioner to
seek addition of offences under sections 489-A, 489-B and 489-C IPC
which were there in the FIR but were inadvertently not mentioned in the
bail petition. Since the bail order was passed after taking into consideration
all the allegations contained in the FIR, the instant application is allowed.
Bail order dated 28.10.2009 shall also relate to offences under sections 489-
A, 489-B and 489-C of IPC.
( L.N. Mittal )
November 23, 2009 Judge
'dalbir'