IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Criminal Misc. No. M-9839 of 2009
Date of decision : September 25, 2009
Jarnail Singh and another ....Petitioners
versus
State of Punjab
....Respondent
Coram: Hon'ble Mr. Justice L.N. Mittal
Present : Mr. Pankaj Bhardwaj, Advocate, for the petitioner
Mr. Gaurav Garg Dhuriwala, AAG Punjab
L.N. Mittal, J. (Oral)
Learned State counsel, on instructions from Jarnail Singh
Inspector, states that pursuant to interim order of this Court, petitioners have
since joined investigation. It is also admitted that petitioner’s co-accused
(officials of Punjab Financial Corporation) have also since been granted
anticipatory bail in the case.
In view of the aforesaid but without commenting anything on
merits, interim order dated 8.5.2009 is made absolute. The instant order
shall remain effective till one month after the filing of charge sheet by the
police or till decision of regular bail petition of the petitioners, whichever is
earlier.
The petition stands disposed of accordingly.
( L.N. Mittal )
September 25, 2009 Judge
'dalbir'