CRM No. M-28738 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-28738 of 2009 (O&M)
Date of decision: 27.11.2009
Ajaib Singh and another ...Petitioners
Versus
State of Punjab ...Respondent
CORAM: HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. M.K. Singla, Advocate, for the petitioners.
Mr. Shailesh Gupta, DAG, Punjab.
Rajan Gupta, J (oral).
This is a petition under Section 438 Cr.P.C. seeking
pre-arrest bail in a case registered against the petitioners under Sections
379 IPC at Police Station Mulepur, District Fatehgarh Sahib, vide FIR
No.82 dated 20th September, 2009.
Learned State counsel (on instructions from Head
Constable Kehar Singh, who is present in Court) submits that pursuant
to order dated 14th October, 2009, the petitioners have joined the
investigation and are no longer required for custodial interrogation.
In view of the statement made by learned State counsel, the
interim order dated 14th October, 2009 is hereby made absolute subject
to the conditions as envisaged under Section 438 (2) Cr.P.C.
The petition stands disposed of.
(RAJAN GUPTA)
JUDGE
November 27, 2009
‘rajpal’