In the High Court of Punjab and Haryana at Chandigarh
Crl. Misc. No. M- 5936 of 2009
Date of Decision:April 24, 2009
`Swinder Singh Lambardar
---Petitioner
versus
State of Punjab
---Respondent
Coram: HON'BLE MRS. JUSTICE SABINA
***
Present: Mr. Ranjit Sharma,Advocate,
for the petitioner
Mr. Aman Deep Singh Rai, AAG,Punjab
***
SABINA, J.
At the time of issuance of notice of motion, following order
was passed by this Court on 3.3.2009:-
“Notice of motion for 24.4.2009.
In the meantime, in the event of arrest, the
petitioner be admitted to interim bail subject to his furnishing
personal bonds and surety to the satisfaction of the Arresting
Officer. However, he shall join the investigation as and when
called and shall abide by the provisions of Section 438(2)
Cr.P.C.”
Crl. Misc. No. M- 5936 of 2009 -2-
Learned State counsel, who is assisted by SI Surjit Singh, has
submitted that the petitioner has joined investigation.
Since the petitioner has joined investigation, without
expressing any opinion on the merits of the case, interim bail granted by
this Court on 3.3.2009, is made absolute.
Criminal Misc. petition stands disposed of accordingly.
(SABINA)
JUDGE
April 24, 2009
PARAMJIT