IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Criminal Misc. -M No. 28012 of 2008 (O&M)
Date of decision : January 12, 2009
Raghbir and others
....Petitioners
versus
State of Haryana
....Respondent
Coram: Hon'ble Mr. Justice Pritam Pal
Present : Mr. NS Shekhawat, Advocate for the petitioners
Mr. SS Patter, Sr. DAG Haryana
Pritam Pal,J. (Oral)
Petitioners have brought this petition under section 438 of the
Code of Criminal Procedure for seeking anticipatory bail in case FIR
No.360 dated 15.10.2008 under sections 148, 149, 323, 506 IPC registered
at Police Station Manesar District Gurgaon.
Learned State counsel has fairly stated that the petitioners have
already joined the investigation and nothing is to be recovered from them.
In this view of the matter, order dated 24.10.2008 whereby
interim anticipatory bail was granted to the petitioners by this Court, is
made absolute.
Criminal Misc. stands disposed of.
( Pritam Pal )
January 12, 2009 Judge
'dalbir'