High Court Punjab-Haryana High Court

Sukhwinder Pal @ Pappu And Another vs State Of Punjab on 10 August, 2009

Punjab-Haryana High Court
Sukhwinder Pal @ Pappu And Another vs State Of Punjab on 10 August, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA
                       AT CHANDIGARH.

                                 Criminal Misc. No.M-16810 of 2009 (O&M)

                                 Date of Decision: 10.8.2009.

Sukhwinder Pal @ Pappu and another
                                                  ....Petitioners

             Versus

State of Punjab
                                                   ...Respondent

CORAM : Hon'ble Mr. Justice Rajesh Bindal

Present:-    Mr. G.C. Gupta, Advocate
             for the petitioners.

             Mr. Mehar Deep Singh, DAG Punjab.

RAJESH BINDAL J.

                      ****

Learned counsel for the State submits that he does not oppose

confirmation of anticipatory bail granted to petitioner No.2 Ranjit Singh son of

Khushi Ram. Accordingly, the interim bail granted to petitioner No.2 on

23.6.2009 is made absolute.

As far as petitioner No.1 is concerned, learned counsel for the

petitioner submitted that the he has been attributed only one injury though on the

forehead but which was found to be simple in nature. It is not disputed that the

petitioner No.1 has joined investigation. Considering the fact that the injury

attributed to petitioner No.1 was found to be simple in nature, the interim bail

granted to petitioner No.1 on 23.6.2009 is also made absolute.

The petition is disposed of.




                                               (RAJESH BINDAL)
10.8.2009                                           JUDGE
Reema