IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
****
CRM-M-16327 of 2009 (O&M)
DATE OF DECISION: 10.08.2009
****
Sukhwinder Singh . . . . Petitioner
VS.
State of Punjab . . . . Respondent
****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
****
Present: Mr.Eklavya Kumar, Advocate for the petitioner.
Mr.Ranbir Singh Rawat, AAG, Punjab
for the respondent/State
****
RAKESH KUMAR JAIN J.(ORAL)
Learned counsel for the petitioner has placed on record
certified copy of the order dated 15.6.2009 whereby, learned
Court below has granted interim bail to the petitioner, pursuant to
the order of this Court dated 11.6.2009..
In view of the above, order dated 11.6.2009 is hereby
made absolute.
It is directed that the petitioner shall join the
investigation as and when required and shall abide by the
conditions as envisaged by Section 438(2) Cr.P.C.
Petition is disposed of.
(RAKESH KUMAR JAIN)
AUGUST 10, 2009 JUDGE
vivek