IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Criminal Miscellaneous No. M-23693 of 2008
Date of Decision: October 23, 2008
Didar Singh & Another
.....PETITIONER(S)
VERSUS
The State of Punjab
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. S.S. Joshi, Advocate, for
the petitioners.
Mr. Kamaldeep Singh Sidhu,
Deputy Advocate General, Punjab.
. . .
AJAI LAMBA, J (Oral)
This petition has been filed under
Section 438 Cr.P.C. for grant of anticipatory bail in
FIR No.107 dated 15.7.2008 lodged for offences under
Section(s) 353, 186, 341, 506, 147, 149 and 120-B IPC
with Police Station, Dirba, District Sangrur.
Learned counsel for the respondent
State, on instructions from Hans Raj, Head Constable,
states that the petitioners have joined investigation
and are not required for further investigation at
this stage.
In view of the statement made by the
learned counsel for the respondent-State, this
Crl. Misc. No. M-23693 of 2008 [2]
petition is allowed.
Order dated 16.9.2008 is hereby made
absolute and it is directed that in the event of
arrest, the petitioners shall be enlarged on bail on
furnishing of bail bonds to the satisfaction of the
Arresting/Investigating Officer, subject to the
following conditions :-
“(i) The petitioners shall make themselves available
for interrogation as and when required;
(ii) The petitioners shall not directly or indirectly
make any inducement, threat or promise to any
person acquainted with the facts of the case so as to
dissuade him from disclosing such facts to the
Court or to any police officer; and
(iii) The petitioners shall not leave India without
the previous permission of the Court.”
This order shall enure till 10 days after the
petitioners receive a notice of filing of final
report u/s 173, Cr.P.C. within which period, they
would be at liberty to apply for regular bail.
(AJAI LAMBA)
October 23, 2008 JUDGE
avin