Criminal Misc. No. M-25401 of 2008 1
In the High Court of Punjab and Haryana, at Chandigarh.
Criminal Misc. No. M-25401 of 2008
Date of Decision: 12.1.2009
Jaswinder Singh alias Chhinda and Others
...Petitioners
Versus
State of Punjab
...Respondent
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr. P.S. Brar, Advocate
for the petitioners.
Mr. Anter Singh Brar, Deputy Advocate
General, Punjab, for the State.
Kanwaljit Singh Ahluwalia, J. (Oral)
In the present petition, counsel submits that the petitioners
were not arrested at the spot and have been unnecessary involved in
the present case. Counsel further submits that in pursuance of order
dated17.10.2008 passed by a Co-ordinate Bench of this Court,
petitioners have joined investigation and have been released on interim
bail.
Counsel for the State, on instructions from Inderjit Singh,
Assistant Sub Inspector, Police Station Kotwali, District Patiala, states
that the petitioners have joined investigation and are no longer required
for interrogation.
In view of the statement made by counsel for the State, interim
Criminal Misc. No. M-25401 of 2008 2
pre-arrest bail granted to the petitioners vide order dated 17.10.2008
passed by a Co-ordinate Bench of this Court is affirmed till the
presentation of report under Section 173 Cr.P.C. Thereafter, the
petitioners shall be permitted to furnish regular bail bonds.
With the observations made above, the present petition is
disposed off.
(Kanwaljit Singh Ahluwalia)
Judge
January 12, 2009
“DK”