CRM -M No. 33916 of 2009 Karamjit Singh alias Kiranjit Singh vs. State of Punjab Present: Mr.DeepakAggarwal , Advocate for Mr.Veneet Sharma, Advocate for the petitioner. Mr.Anter Singh Brar, Senior DAG, Punjab. ***
Mr. Brar, on instructions from ASI Kulwinder Singh, has
confirmed that the petitioner duly appeared before the investigating officer
on the date fixed and joined investigation.
In the circumstances order dated 07.12.2009 is made absolute
subject to the conditions envisaged in Section 438(2) Cr.P.C., up to the
filing of the challan, whereafter the petitioner would be required to seek
regular bail.
Petition stands disposed of.
(AJAY TEWARI)
JUDGE
December 16, 2009
sunita