Criminal Misc. No. M-4652 of 2009 1
In the High Court of Punjab and Haryana, at Chandigarh.
Criminal Misc. No. M-4652 of 2009
Date of Decision: 6.3.2009
Harbans Singh and Another
...Petitioners
Versus
State of Punjab
...Respondent
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr. Harpreet S. Rakhra, Advocate
for the petitioners.
Mr. Mehardeep Singh, Assistant Advocate
General, Punjab, for the State.
Kanwaljit Singh Ahluwalia, J. (Oral)
On 18.2.2009, this Court had passed the following order:-
“Counsel for the petitioner has submitted
that injury No.2 on the right foot of the complainant
was declared grievous and this injury is attributed to
petitioner No.1. Counsel has further stated that this
injury fall under Section 325 IPC and the offence is
bailable. Counsel further submits that all offences
except under Section 452 IPC are bailable.
Issue notice of motion for 6th March, 2009.
In the event of arrest, petitioners shall be
released on interim bail to the satisfaction of the
Criminal Misc. No. M-4652 of 2009 2arresting officer. However, petitioners shall join
investigation as and when called for. Petitioners
shall abide by the conditions specified under Section
438 (2) Cr.P.C.”
Counsel for the State, on instructions from Mukhtiar Singh,
Head Constable, Police Station Nathana, District Bathinda, submitted
that petitioners have joined investigation and their custodial interrogation
is not called for.
For the reasons stated in the order dated 18.2.2009 passed by
this Court and statement made by counsel for the State, interim pre-
arrest bail granted to the petitioners is affirmed till filing of the report
under Section 173 Cr.P.C. On submission of report under Section 173
Cr.P.C. petitioners shall furnish regular bail-bonds to the Court
concerned.
With these observations, present petition is disposed off.
(Kanwaljit Singh Ahluwalia)
Judge
March 6, 2009
“DK”