High Court Punjab-Haryana High Court

Bachittar Singh vs State Of Punjab on 18 July, 2008

Punjab-Haryana High Court
Bachittar Singh vs State Of Punjab on 18 July, 2008
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH

                                Criminal Misc. No. M-11584 of 2008
                                Date of decision:- 18.7.2008

Bachittar Singh                                    ...Petitioner.

                         Versus

State of Punjab                                    ...Respondent.

CORAM: HON’BLE MR. JUSTICE RAJESH BINDAL

Present: Mr. Sherry K. Singla, Advocate
for the petitioner.

Mr. Anter Singh Brar, DAG, Punjab.

RAJESH BINDAL J.

The alleged will had been executed by Baljit Singh in favour of

his daughter. The challenge is by brother of Baljit Singh who is

complainant in the FIR. The petitioner is merely an attesting witness. The

civil suit filed by the complainant in the FIR challenging the Will is already

pending. It is not disputed that the petitioner has already joined

investigation.

Be that as it may, without recording any finding on the merits

of the controversy, the interim bail granted to the petitioner vide order dated

9.5.2008 is made absolute.

The petition is disposed of.

July 18, 2008                                      (RAJESH BINDAL)
ritu-II                                                 JUDGE