High Court Punjab-Haryana High Court

Ravinder Singh @ Binderjit Singh vs State Of Punjab on 4 March, 2009

Punjab-Haryana High Court
Ravinder Singh @ Binderjit Singh vs State Of Punjab on 4 March, 2009
         IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH

                                   Crl. Misc No. M-24431 of 2008
                                   Date of decision : 04.03.2009


Ravinder Singh @ Binderjit Singh
                                                            ....Petitioner

                                          V/s


State of Punjab
                                                            ....Respondent.

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. I.S. Brar, Advocate
for the petitioner.

Mr. Shailesh Gupta, DAG Punjab.

RAJAN GUPTA J. (ORAL)

On the last date of hearing following order was passed in this

case:-

“The State counsel (on instructions from ASI Harbhajan
Singh who is present in Court) states that the vehicle which was
used in the commission of crime is yet to be recovered from the
petitioner.

Counsel for the petitioner states that the said vehicle is
parked in the premises of united Motors, Ludhiana in a
damaged condition and the petitioner has no objection if the
said vehicle is taken into possession from the said place. He
further submits that the petitioner is ready to bear the expenses
for lifting the said vehicle from there.

Adjourned to 4.3.2009.

Interim order to continue.”

Learned counsel for the State on instructions from ASI

Harbhajan Singh, who is present in Court, has informed this Court that

petitioner has joined the investigation and vehicle in question has already
Crl. Misc No. M-24431 of 2008 -2-

been recovered.

In view of the above, order dated 16.01.2009 passed by this

Court granting ad-interim bail to the petitioner is hereby made absolute,

subject to the conditions as envisaged under Section 438(2) Cr.P.C.

04.03.2009                                              (RAJAN GUPTA)
Ajay                                                       JUDGE