CRM No. M-28029 of 2008 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-28029 of 2008
Date of decision: 6.2.2009
Ashwani Kumar alias Tita ...Petitioner
Versus
State of Punjab ...Respondent
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. S.S. Rana, Advocate, for the petitioner.
Mr. Shailesh Gupta, DAG, Punjab.
Rajan Gupta, J.
Learned counsel for the petitioner submits that pursuant to
order dated October 24, 2008 and subsequently pursuant to order dated
December 17, 2008, the petitioner has joined the investigation and is no
longer required for further interrogation. He further submits that the
petitioner was not arrested at the spot but is alleged to have been present
in a separate vehicle.
Learned counsel for the State (on the instructions from ASI
Harminder Singh, who is present in Court) does not dispute this position
and submits that the petitioner has joined investigation and is not
required any longer for custodial interrogation.
Keeping in view the totality of facts and circumstances of
the case, I am of the view that the petitioner deserves the concession of
CRM No. M-28029 of 2008 2
anticipatory bail. Consequently, the present petition is allowed and the
interim order dated October 24, 2008 is hereby made absolute.
(RAJAN GUPTA)
JUDGE
February 06, 2009
‘rajpal’