High Court Punjab-Haryana High Court

Gurcharan Singh And Others vs State Of Punjab on 5 September, 2009

Punjab-Haryana High Court
Gurcharan Singh And Others vs State Of Punjab on 5 September, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                                 Crl. Misc No. M-22196 of 2009 (O&M)
                                 Date of decision : 05.09.2009


Gurcharan Singh and others
                                                          ....Petitioners

                                      V/s

State of Punjab
                                                          ....Respondent

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. L.S. Sidhu, Advocate
for the petitioners.

Mr. Shailesh Gupta, DAG Punjab.

RAJAN GUPTA J. (ORAL)

Learned counsel for the State (on instructions from HC Jarnail

Singh, who is present in court) submits that petitioner No. 1 has joined the

investigation and is no longer required for custodial interrogation.

In view of the above, the instant petition is allowed qua

petitioner No. 1 and he is granted the concession of anticipatory bail subject

to the conditions as envisaged under Section 438(2) Cr.P.C.

As regards petitioner No. 3, learned counsel submits that

petition qua him has been rendered infructuous as he has been declared

innocent during investigation.

Dismissed as infructuous qua petitioner No. 3.

However, petition with regard to petitioner No. 2, Gurbahar

Singh had already been dismissed as not pressed on 13.08.2009.

05.09.2009                                                (RAJAN GUPTA)
Ajay                                                         JUDGE