IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-19411 of 2009
Date of decision : 26.08.2009
Balwant Singh
....Petitioner
V/s
State of Punjab
....Respondent
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Puneet Sharma, Advocate for the petitioner.
Mr. Shailesh Gupta, DAG Punjab.
RAJAN GUPTA J. (ORAL)
On the last date of hearing, learned counsel for the petitioner
had submitted that petitioner was granted interim bail by the court below
subject to certain conditions. Learned counsel had further submitted that
the petitioner would deposit 50% of the amount assessed by way of final
assessment by the Electricity Board.
Learned counsel for the State (on instructions from ASI Manish
Kumar, who is present in court) submits that pursuant to order dated
21.07.2009, the petitioner has deposited 50% of the amount assessed by way
of final assessment by the Electricity Board. Learned counsel further
submits that the petitioner has joined the investigation and is no longer
required for custodial interrogation.
In view of the above, the instant petition is allowed. The
petitioner is granted the concession of anticipatory bail subject to the
conditions as envisaged under Section 438(2) Cr.P.C.
26.08.2009 (RAJAN GUPTA) Ajay JUDGE