High Court Punjab-Haryana High Court

Ajaib Singh And Another vs State Of Punjab on 27 November, 2009

Punjab-Haryana High Court
Ajaib Singh And Another vs State Of Punjab on 27 November, 2009
  CRM No. M-28738 of 2009                                1


     IN THE HIGH COURT FOR THE STATES OF PUNJAB &
               HARYANA AT CHANDIGARH.

                                CRM No. M-28738 of 2009 (O&M)
                                Date of decision: 27.11.2009

Ajaib Singh and another                              ...Petitioners
                             Versus

State of Punjab                                      ...Respondent

CORAM: HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. M.K. Singla, Advocate, for the petitioners.

Mr. Shailesh Gupta, DAG, Punjab.

Rajan Gupta, J (oral).

This is a petition under Section 438 Cr.P.C. seeking

pre-arrest bail in a case registered against the petitioners under Sections

379 IPC at Police Station Mulepur, District Fatehgarh Sahib, vide FIR

No.82 dated 20th September, 2009.

Learned State counsel (on instructions from Head

Constable Kehar Singh, who is present in Court) submits that pursuant

to order dated 14th October, 2009, the petitioners have joined the

investigation and are no longer required for custodial interrogation.

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

interim order dated 14th October, 2009 is hereby made absolute subject

to the conditions as envisaged under Section 438 (2) Cr.P.C.

The petition stands disposed of.

(RAJAN GUPTA)
JUDGE
November 27, 2009
‘rajpal’