High Court Punjab-Haryana High Court

Amarjit Singh And Another vs State Of Punjab on 10 February, 2009

Punjab-Haryana High Court
Amarjit Singh And Another vs State Of Punjab on 10 February, 2009
 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                      CRM No. M 1794 of 2009
                                      Date of decision: 10.2.2009

Amarjit Singh and another

                                                                 ...petitioners

                   Versus

State of Punjab
                                                                ...Respondent

CORAM:      HON'BLE MR.JUSTICE HARBANS LAL

Present:    Mr.Vipin Mahajan, Advocate for the petitioners

            Ms.RK Nihalsinghwala, Sr.Deputy Advocate General, Punjab

                         ***
Harbans Lal, J.

This petition has been moved by Amarjit Singh and another

under Section 438 of Cr.P.C. seeking anticipatory bail in case FIR No.65

dated 7.5.2006 registered under Section 304-B of IPC at Police Station

Dinanagar, (now converted into 306 of IPC).

I have heard the learned counsel for the parties.

Learned counsel for the petitioners states that the petitioners

were found innocent during investigation and their names were shown in

column no.2 of the inquiry report. On being allowed application under

Section 319 of Cr.P.C. moved by the prosecution, they were summoned to

face the trial alongwith their co-accused. He further puts that as would be

apparent from Annexure P-6, copy of the statement dated 29.9.2008 of

Kimti Lal complainant, he was declared hostile and on being cross-

examined by the learned Additional Public Prosecutor for the State, he did

not budge even an inch from his affirm stand. Vide order dated 21.1.2009,

passed by this Court, the petitioners were directed to appear before the
CRM No. M 1794 of 2009 -2-

learned trial Court on 3.2.2009 and the direction was given to the learned

trial court to admit interim bail on their appearance.

On instructions from ASI Surinder Kumar, the learned State

counsel informs that the petitioners in compliance with the order dated

21.1.2009, have put in their appearance before the learned trial Court and

they have been admitted to interim bail by the learned trial Court.

Accordingly, the order dated 21.1.2009 is made absolute.

Petition stands disposed of.

February 10, 2009                                 (Harbans Lal)
gsv                                                    Judge