Punjab-Haryana High Court
Pushpa Devi And Another vs State Of Punjab on 21 July, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. M-10490 of 2008
Date of decision:- 21.7.2008
Pushpa Devi and another ...Petitioners.
Versus
State of Punjab ...Respondent.
CORAM: HON’BLE MR. JUSTICE RAJESH BINDAL
Present: Mr. Rajesh Malik, Advocate
for the petitioners.
Mr. Anter Singh Brar, DAG, Punjab.
RAJESH BINDAL J.
Learned counsel for the State on instructions from Head
Constable Dharminder Pal Singh submits that the petitioners have already
joined investigation and their custodial interrogation is not required.
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
28.4.2008 is made absolute.
The petition is disposed of.
July 21, 2008 (RAJESH BINDAL) ritu-II JUDGE