High Court Punjab-Haryana High Court

Jyoti vs State Of Punjab on 7 July, 2009

Punjab-Haryana High Court
Jyoti vs State Of Punjab on 7 July, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH

                                        Crl. Misc. No.M-16025 of 2009
                                          Date of decision:07.07.2009.

Jyoti                                                      ...Petitioner

                                Versus

State of Punjab                                          ...Respondent


CORAM: HON'BLE MR. JUSTICE AUGUSTINE GEORGE MASIH

Present:     Mr. Sushil Saini, Advocate,
             for the petitioner.

             Mr. Aman Deep Singh Rai, A.A.G, Punjab,
             for the respondent - State.

             Mr. Samuel Gill, Advocate,
             for the complainant.
                                  *****

AUGUSTINE GEORGE MASIH, J. (ORAL).

The present application has been moved for grant of

anticipatory bail under Section 438 of the Code of Criminal

Procedure. This Court vide order dated 08.06.2009 had granted

ad interim bail to the petitioner. The counsel for the State, on

instructions from SI Kulwantbir Singh, P.S. City, Gurdaspur, states

that the petitioner has joined investigation and is not further required

for that purpose.

The only allegation against the petitioner was that he had

caught hold of the injured and given him fist blows. In this view of the

matter, the order dated 08.06.2009 passed by this Court is made

absolute.

Disposed of accordingly.

July 07, 2009. ( AUGUSTINE GEORGE MASIH)
vinod JUDGE