High Court Punjab-Haryana High Court

Sulakhan Singh vs State Of Punjab on 25 November, 2008

Punjab-Haryana High Court
Sulakhan Singh vs State Of Punjab on 25 November, 2008
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                             CHANDIGARH.



                                           Criminal Misc.48255-M of 2008

                            DATE OF DECISION : NOVEMBER 25, 2008



SULAKHAN SINGH                                        ....... PETITIONER(S)

                                 VERSUS

STATE OF PUNJAB                                       .... RESPONDENT(S)



CORAM : HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: Mr. Veneet Sharma, Advocate, for the petitioner(s).
         Mr. KS Sidhu, DAG, Punjab.


AJAI LAMBA, J. (Oral)

For the reasons given while deciding Criminal Miscellaneous

No.28457-M of 2008 (Amarjit Singh alias Ballu v. State of Punjab), this

petition is allowed and interim order dated 10.10.2007 is made absolute

subject to the following conditions:-

i) the petitioner shall make himself available for interrogation
as and when required;

ii) the petitioner shall not directly or indirectly make any
inducement, threat or promise to any person acquainted with
the facts of the case so as to dissuade him from disclosing
such facts to the Court or to any police officer; and

iii)the petitioner shall not leave India without the previous
permission of the Court.

November 25, 2008                                        ( AJAI LAMBA )
Kang                                                             JUDGE