High Court Punjab-Haryana High Court

Baljinder Singh vs State Of Punjab on 16 January, 2009

Punjab-Haryana High Court
Baljinder Singh vs State Of Punjab on 16 January, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                          AT CHANDIGARH

                    Criminal Misc. No. M-29572 of 2008
                    Date of decision: 16th January, 2009


Baljinder Singh

                                                                  ... Petitioner

                                   Versus

State of Punjab
                                                                ... Respondent



CORAM:       HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA


Present:     Mr. H.S. Gill, Senior Advocate with
             Mr. Vivek Goyal, Advocate for the petitioner.

             Mr. Mehardeep Singh, Assistant Advocate General Punjab for
             the State.

KANWALJIT SINGH AHLUWALIA, J. (ORAL)

On November 14, 2008, a Coordinate Bench had passed the

following order:

“Present: Mr. H.S. Gill, Senior Advocate with
Mr. Vivek Goyal, Advocate.

Petitioner claims that he is not named in the FIR.
Police, however, sought to involve the petitioner saying that he is
also known as Kinda alias Kanta. Said Kinda alias Kanta is
attributed Kirpan blow on the left leg of the complainant. The
petitioner has further said that one Kulwinder Singh, who is a co-
accused is known as Kinda alias Kanta, is stated to be in
custody.

Notice of motion for 16.1.2009.

In the meanwhile, in the event of arrest of the petitioner,
he shall be released on anticipatory bail to the satisfaction of the
Arresting Officer, subject to the conditions contained in Section
438(2) Cr.P.C. He will join the investigation as and when
required.

Criminal Misc. No. M-29572 of 2008 2

Sd/-

      November 14, 2008                      (RANJIT SINGH)

                                                    Judge"

Counsel for the State, on instructions from Sub Inspector

Purshotam Lal, has submitted that petitioner has joined the investigation and

in the present case, report under Section 173 Cr.P.C./ challan has been

submitted. Therefore, custodial interrogation of the petitioner is not required.

In view of the statement made by the counsel for the State,

order passed by Coordinate Bench on November 14, 2008 is affirmed.

Petitioner shall be permitted to file regular bail bonds to the satisfaction of

the concerned Court.

With these observations, present petition is disposed off.

[KANWALJIT SINGH AHLUWALIA]
JUDGE
January 16, 2009
rps