IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Criminal Miscellaneous No. M-25091 of 2008
Date of Decision: November 21, 2008
Raju & Others
.....PETITIONER(S)
VERSUS
State of Punjab
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. Sukhdeep Singh Sidhu, Advocate,
for the petitioners.
Mr. Kamaldeep Singh Sidhu, Deputy
Advocate General, Punjab.
. . .
AJAI LAMBA, J (Oral)
This petition has been filed under
Section 438 Cr.P.C. for grant of anticipatory bail in
FIR No.80 dated 2.9.2008 lodged for offences under
Section(s) 452, 354, 323,34 IPC with Police Station,
Raman, District Bathinda.
Learned counsel for the petitioners
contends that the injury caused was minor in nature.
There is a cross version and the complainant side is
also being proceeded against. The petitioners have
already joined investigation.
Learned counsel for the respondent-
State, on instructions from Dharamvir Singh, Head
Crl. Misc. No. M-25091 of 2008 [2]
Constable, states that indeed the petitioners have
joined investigation and are not required for further
investigation at this stage.
In view of the above, this petition is
allowed.
Order dated 25.9.2008 is hereby made
absolute and it is directed that in the event of
arrest, the petitioners shall be enlarged on bail
on furnishing of bail bonds to the satisfaction
of the Arresting/Investigating Officer, subject
to the following conditions :-
“(i) The petitioners shall make themselves available
for interrogation as and when required;
(ii) The petitioners shall not directly or indirectly
make any inducement, threat or promise to any
person acquainted with the facts of the case so as to
dissuade him from disclosing such facts to the
Court or to any police officer; and
(iii) The petitioners shall not leave India without
the previous permission of the Court.”
This order shall enure till 10 days after the
petitioners receive a notice of filing of final
report u/s 173, Cr.P.C. within which period, they
would be at liberty to apply for regular bail.
(AJAI LAMBA)
November 21, 2008 JUDGE
avin