Criminal Misc. No. M-16569 of 2008 1
In the High Court of Punjab and Haryana, at Chandigarh.
Criminal Misc. No. M-16569 of 2008
Date of Decision: 12.8.2008
Chachal Singh
...Petitioner
Versus
State of Punjab
...Respondent
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr. Munish Bhardwaj, Advocate
for the petitioner.
Mr. Mehardeep Singh, Assistant Advocate
General, Punjab, for the respondent-State.
Kanwaljit Singh Ahluwalia, J. (Oral)
On 8.7.2008, a Co-ordinate Bench of this Court passed the
following order:-
“Present: Mr. Munish Bhardwaj, Advocate
for the petitioner.
Counsel for the petitioner contends that
the petitioner is the father-in-law of the complainant,
who has nothing to do with the jewellery as the
same was never handed over to him.
Notice of motion for 12.8.2008.
Meanwhile, in the event of arrest, the
petitioner shall be released on bail by the
Investigating/Arresting Officer on his furnishing bail
bond to his satisfaction. He shall further abide by the
Criminal Misc. No. M-16569 of 2008 2provisions as laid down under Section 438(2)
Cr.P.C.
Sd/-
(Rakesh Kumar Jain)
Judge
July 08, 2008″.
Counsel for the petitioner contends that two sisters of the
husband have been arrested and have been released on regular bail.
Mr. Mehardeep Singh, learned Assistant Advocate General,
Punjab, on instructions from Ramesh Kumar, Head Constable, submits
that recovery has been effected from the petitioner and he is no longer
required for custodial interrogation.
In view of the reasons given in the order dated 8.7.2008 and
the statement made by counsel for the State, order dated 8.7.2008 is
made absolute till the submission of report under Section 173 Cr.P.C.
(challan). Thereafter, petitioner shall be permitted to furnish regular bail
bonds to the satisfaction of the concerned Court.
(Kanwaljit Singh Ahluwalia)
Judge
August 12, 2008
“DK”