Crl. Misc.-M No.33092 of 2009 (O&M)
J. Fee Singh vs. State of Haryana
Present: Mr. G.S.Sidhu, Advocate
for the petitioner.
Mr. A.S.Ghangas, Addl. AG, Haryana.
****
Learned State counsel on instructions on Kulwant
Singh, SI has confirmed that the petitioner has joined the
investigation and he is no more required for further investigation.
In the circumstances, in my opinion, no useful purpose
would be served by having the petitioner taken in custody.
In the circumstances, I deem it appropriate to allow
this petition. Petitioner is directed to be released on anticipatory
bail subject to the conditions contained in Section 438(2) Cr.PC
upto filing of the challan, whereafter the petitioner would be
required to seek regular bail.
Petition stands disposed of.
December 18, 2009 (AJAY TEWARI) sonia JUDGE