Crl. Misc No. M 27763 of 2011 ::1::
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
Date of decision : November 03, 2011
1. Crl. Misc No. M 27763 of 2011
Naresh Behl vs State of Punjab
2. Crl. Misc No. M 30797 of 2011
Surinder Singh alias Shindi vs The State of Punjab
***
CORAM : HON’BLE MR.JUSTICE AJAY TEWARI
***
Present : Mr. Hemender Goswami, Advocate
for the petitioner in Crl. Misc No. M 27763 of 2011.
Mr. S.S.Siao, Advocate
for the petitioner in Crl. Misc No. M 30797 of 2011.
Mr. Sumeet Abrol, AAG Punjab
***
1. Whether Reporters of Local Newspapers may be allowed to see the
judgment ?
2. To be referred to the Reporters or not ?
3. Whether the judgment should be reported in the Digest ?
***
AJAY TEWARI, J (Oral)
The petitioners seek grant of anticipatory bail in case FIR
No.41, dated 25.6.2011, registered under Sections 420, 467, 468, 471 of the
IPC at Police Station Ghanaur, Patiala.
Counsel for the petitioners state that in terms of the orders
dated 23.9.2011 passed in Crl. Misc No. M 27763 of 2011 and dated
12.7.2011 passed in Crl. Misc No. M 30797 of 2011, necessary deposits
have been made.
In the circumstances, I deem it appropriate to grant the
concession of anticipatory bail to the petitioners. Consequently, the
Crl. Misc No. M 27763 of 2011 ::2::
petitioners are directed to appear before the Investigating Officer on
11.11.2011 along with proof of receipts, or on any other day on which he
requires the presence of the petitioners, and in the event of their appearance,
the petitioners will be released on anticipatory bail by the Investigating
Officer to his satisfaction subject to the conditions as laid down in Section
438(2) of the Cr.P.C.
Petitions stand disposed of.
( AJAY TEWARI ) November 03, 2011. JUDGE `kk'