High Court Punjab-Haryana High Court

Om Parkash vs State Of Punjab on 20 February, 2009

Punjab-Haryana High Court
Om Parkash vs State Of Punjab on 20 February, 2009
              IN THE HIGH COURT OF PUNJAB AND HARYANA
                            AT CHANDIGARH


                       Criminal Misc. No. M-2990 of 2009
                      Date of decision: 20th February, 2009


Om Parkash

                                                                  ... Petitioner

                                      Versus

State of Punjab
                                                                ... Respondent


CORAM:         HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA


Present:       Mr. A.K. Khunger, Advocate for the petitioner.
               Mr. Mehardeep Singh, Assistant Advocate General Punjab for
               the State.

KANWALJIT SINGH AHLUWALIA, J. (ORAL)

On February 2, 2009, this Court had passed the following

order:

“It is submitted that no specific role has been assigned
to the petitioner though the mob had gathered there and
thrown brick bats and put the car on fire. Counsel further
submits that Vijay Pal alias Rai Sahib has been granted
regular bail. It is further submitted that the person who died
belong to the members of the mob, therefore, Section 304 IPC
is not attracted qua the petitioner.

Issue notice to learned Advocate General, Punjab, for
20.2.2009.

Meanwhile, in the event of arrest, petitioner shall be
released on interim bail to the satisfaction of the Arresting
Officer. Petitioner shall join investigation as and when called
for. Petitioner shall also abide by the conditions specified
under Section 438(2) Cr.P.C.”

Criminal Misc. No. M-2990 of 2009

Mr. Mehardeep Singh, AAG Punjab on instructions from HC

Balwinder Singh, Police Station Abohar, states that petitioner has joined

the investigation and he is no longer required for further custodial

interrogation.

For the reasons stated in order dated February 2, 2009 and in

view of the statement made by counsel for the State, interim bail granted to

the petitioner Om Parkash vide order dated February 2, 2009 is made

absolute till submission of report under Section 173 Cr.P.C. (challan).

Thereafter, his prayer for regular bail shall be decided by the trial Court on

merits.

With these observations, present petition is disposed off.

Co-accused of Om Parkash has filed Criminal Misc. No.M-

4851 of 2009. Since Investigating Officer is present in Court to assist the

counsel for the State, therefore Criminal Misc. No.M-4851 of 2009 is also

taken up along with Criminal Misc. No.M-2990 of 2009.

Counsel for the State has stated that the role of the petitioner

is identical and pre-arrest bail can be granted to the petitioner.

Accordingly, accused Ram Saroop is granted pre-arrest bail till

presentation of report under Section 173 Cr.P.C. (Challan), subject to his

joining investigation. Thereafter, his application for regular bail shall be

decided by the trial Court on merits of the case.

In view of this, Criminal Misc. No.M-4851 of 2009 is also

disposed off along with Criminal Misc. No.M-2990 of 2009.

[KANWALJIT SINGH AHLUWALIA]
JUDGE
February 20, 2009
rps