CRM No. M-30776 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-30776 of 2009 (O&M)
Date of decision: 30.11.2009
Baljeet Singh and others ...Petitioners
Versus
State of Punjab ...Respondent
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA Present: Mr. Maninder Arora, Advocate, for the petitioners.
Ms. R.K. Nihalsinghwala, Sr. 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
452, 427, 120-B, 148, 149 IPC at Police Station Goraya, District
Jalandhar, vide FIR No.83 dated 13th July, 2009.
Learned counsel for the petitioners contends that only
allegation against the petitioners is that they damaged the outer gate of
the house of the complainant. According to the counsel, no injury is
alleged or attributed to the petitioners in the entire occurrence. Learned
counsel further submits that FIR was lodged after 9 days of occurrence.
Learned State counsel (on the instructions from ASI
Amarjit Singh, who is present in court) submits that pursuant to order
dated 11th November, 2009, the petitioners have joined the investigation
and are no longer required for custodial interrogation.
CRM No. M-30776 of 2009 2
In view of the statement made by learned State counsel, the
interim order dated 11th November, 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 30, 2009
‘rajpal’