In the High Court for the States of Punjab and Haryana at Chandigarh.
CRM.M 16330 of 2009 (O&M)
Decided on 05.11.2009.
Bhupinder Singh -- Petitioner
vs.
State of Punjab --Respondent.
CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
Present: Mr.Vipin Mahajan,Advocate,for the petitioner
Mr.R.S.Rawat,A.AG,Punjab.
Mr.Onkar Singh,Advocate,for the complainant.
Rakesh Kumar Jain, J: (Oral)
In this petition, notice of motion was issued on 06.7.2009
and it was ordered to be listed along-with CRM-M 16119 of 2009 filed
by Gurdish Kaur (mother-in-law of the complainant) and the order
dated 09.6.2009 passed in that case has been made absolute vide order
of even date. Bail order passed in a petition bearing CRM-M 20079 of
2009 (preferred by husband of the complainant) has also been made
absolute vide order of even date.
In view of the above, in the event of arrest, the petitioner
is directed to be released on bail by the Arresting/Investigating Officer
on his furnishing bail bonds to his satisfaction. He shall join the
investigation as and when required and shall abide by the provisions of
Section 438 (2) Cr.P.C.
The petition is disposed of.
05.11.2009 (Rakesh Kumar Jain)
RR Judge