IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Criminal Misc. -M No. 11 of 2009 (O&M)
Date of decision : January 16, 2009
Shiv Singh ....Petitioner
versus
State of Punjab ....Respondent
Coram: Hon'ble Mr. Justice Pritam Pal
Present : Ms. Naiya Gill, Advocate for the petitioner
Mr. KD Sachdeva, DAG Punjab
Pritam Pal,J. (Oral)
Petitioner has brought this petition under section 438 of the
Code of Criminal Procedure for seeking anticipatory bail in case FIR No.29
dated 3.11.2008 under sections 409, 420, 465, 471, 120-B IPC and 13(1)
(D) R/W 13(2) PC Act registered at Police Station Vigilance Bureau,
Ludhiana.
Learned State counsel has fairly stated that the petitioner has
already joined the investigation and nothing is to be recovered from him. He
is simply bidder in auction of the Panchayat land.
In this view of the matter, order dated 1.1.2009 whereby
interim anticipatory bail was granted to the petitioner by this Court, is made
absolute.
Criminal Misc. stands disposed of.
( Pritam Pal )
January 16, 2009 Judge
'dalbir'