In the High Court of Punjab & Haryana at Chandigarh
CRM No. M-19774 of 2009 (O&M)
Balwinder Singh ..... Petitioner
vs
State of Punjab ..... Respondent
Coram: Hon’ble Mr. Justice Rajesh Bindal
Present: Mr. Kumar Vishav Aggarwal, Advocate, for the petitioner.
Mr. Anter Singh Brar, Senior Deputy Advocate General, Punjab.
Rajesh Bindal J.
On 23.7.2009, this court passed the following order:-
“Learned counsel for the petitioner submitted that
the petitioner after purchasing the goods from M/s Jindal
and Company had sold the same to M/s Sakshi
Decorators, Mandi Gobindgarh, who had further sold the
same to M/s Safi Enterprise Akhela, Maharastra. The
goods were intercepted at Information Collection Center,
Dhabi Gujjara, District Patiala. It was found that the bill
issued by M/s Sakshi Decorator was forged. Learned
counsel for the petitioner submitted that he has no role to
play in the entire case. His name is not even mentioned in
the FIR as he had not sold the goods to M/s Safi
Enterprise but to Sakshi Decorators and any subsequent
deal by him is not connected with the petitioner.”
Mr. Brar, on instructions from HC Sahib Singh submitted that the
petitioner has joined investigation and his custodial interrogation is not required.
Keeping in view the aforesaid facts, the interim bail granted to the
petitioner vide order dated 23.7.2009 is made absolute.
The petition is disposed of.
31.7.2009 ( Rajesh Bindal) vs. Judge