High Court Punjab-Haryana High Court

Rashpal Singh And Others vs State Of Punjab on 9 March, 2009

Punjab-Haryana High Court
Rashpal Singh And Others vs State Of Punjab on 9 March, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH



                         Criminal Misc. -M No. 804 of 2009 (O&M)
                         Date of decision : March 09, 2009


Rashpal Singh and others                          ....Petitioners
                         versus
State of Punjab
                                                  ....Respondent


Coram:      Hon'ble Mr. Justice Pritam Pal


Present :   Mr. RK Girdhar, Advocate for the petitioners
            Mr. Rajesh Bhardwaj, Addl. AG, Punjab


Pritam Pal,J. (Oral)

Petitioners have brought this petition under section 438 of the

Code of Criminal Procedure for seeking anticipatory bail in case FIR No.65

dated 18.8.2008 under sections 323, 324, 325, 452, 148, 149, 326 IPC

registered at Police Station Bariwala Distt. Muktsar.

Learned State counsel has fairly stated that the petitioners have

already joined the investigation and nothing is to be recovered from them.

In this view of the matter, order dated 16.1.2009 whereby

interim anticipatory bail was granted to the petitioners by this Court, is

made absolute.

Criminal Misc. stands disposed of.



                                                        ( Pritam Pal )
March 09, 2009                                                Judge
  'dalbir'