High Court Punjab-Haryana High Court

Joginder Singh And Others vs State Of Punjab on 22 January, 2009

Punjab-Haryana High Court
Joginder Singh And Others vs State Of Punjab on 22 January, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                                Crl. Misc No. M-25533 of 2008
                                Date of decision : 22.01.2009


Joginder Singh and Others
                                                          ....Petitioners

                                      V/s


State of Punjab
                                                          ....Respondent.

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. Harish Kumar Verma, Advocate
for the petitioners.

Mr. Shailesh Gupta, DAG Punjab.

Mr. D.S. Pheruman, Advocate
for the complainant.

RAJAN GUPTA J. (ORAL)

Learned counsel for the petitioners submits that petitioners No.

1 to 4 have been attributed simple injuries and petitioner No. 5 has been

attributed injury by a dang blow on the wrist of Amar Singh.

This factual position is not disputed by the State counsel. It has

been further submitted that pursuant to order dated 30..09.2008, passed by

this Court, petitioners have joined the investigation. The statement has been

made by the State counsel on instructions from ASI, Gurmeet Singh, who is

present in the Court.

In the facts and circumstances of the case, order whereby ad-

interim bail was granted, is made absolute.

22.01.2009                                                (RAJAN GUPTA)
Ajay                                                         JUDGE