IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
Criminal Misc. No.M-20460 of 2009 (O&M)
Date of Decision: 10.8.2009.
Jagir Singh
....Petitioner
Versus
State of Punjab
...Respondent
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Mr. H.S. Batth, Advocate
for the petitioner.
Mr. Mehar Deep Singh, DAG Punjab
RAJESH BINDAL J.
****
Learned counsel for the petitioner submits that the petitioner was
merely an attesting witness to the mortgage deed. He being the Lambardar of
the village has identified the correct person. The other co-accused namely Lakha
Singh has already been released on regular bail whereas Swaran Kaur was
granted benefit of anticipatory bail. It is not disputed that the petitioner has
already joined investigation.
Learned counsel for the State on instructions from HC Gurjit Singh
submits that the custodial interrogation of the petitioner is not required as the
main accused was arrested and had already been released on regular bail.
Be that as it may, without opining on the merits of the controversy,
the interim bail granted to the petitioner on 29.7.2009 is made absolute.
The petition stands disposed of.
(RAJESH BINDAL)
10.8.2009 JUDGE
Reema