CRM-M No. 33835 of 2009 Surjit Singh vs. The State of Punjab Present: Mr.S.P.S.Sidhu, Advocate for the petitioner. Mr.Mehar Deep Singh, DAG, Punjab. ***
This is a petition for anticipatory bail in a case bearing FIR
No.310 dated 02.12.2008, under Sections 307/148/149 IPC and under
Sections 25 and 27 of the Arms Act, registered at Police station Sadar
Ferozepur, District Ferozepur.
Learned DAG, on instructions from ASI Surinder Pal Singh,
has stated that the petitioner has joined the investigation and necessary
recovery has been made from him and that he is no more required for
custodial interrogation.
In the circumstances this petition is allowed. In the event of
arrest of the petitioner he is ordered to be released on interim bail to the
satisfaction of SHO/Investigating Officer, subject to the conditions laid
down in Section 438(2) Cr.P.C.
(AJAY TEWARI)
JUDGE
December 07, 2009
sunita