High Court Punjab-Haryana High Court

Brijinder Dhawan And Others vs State Of Punjab on 13 January, 2009

Punjab-Haryana High Court
Brijinder Dhawan And Others vs State Of Punjab on 13 January, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                                       Crl. Misc No. M-14624 of 2008
                                       Date of decision: 13.01.2009

Brijinder Dhawan and Others
                                                          ....Petitioners

                                       V/s


State of Punjab
                                                          ....Respondent.

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. Gurcharan Singh, Advocate for the petitioners.

Mr. Shailesh Gupta, DAG Punjab.

Mr. N.G. Sharma, Advocate for the complainant.

RAJAN GUPTA J. (ORAL)

Learned counsel for the petitioners submits that allegations

contained in the FIR are very vague and general in nature. He further

submits that the matter was earlier enquired into in F.C. No. 229/2006 and it

was decided not to take any action. However, learned counsel for the State

contends that allegations in the earlier cases were different from those in the

present FIR.

Learned counsel for the State further submits that pursuant to

the order dated 29.08.2008 and subsequent order dated 10.11.2008

petitioners have already joined the investigation. Counsel for the State on

instructions from Inspector, Birbal Dass, who is present in the court, states

that petitioners are not required any longer for custodial interrogation.

In the facts and circumstances of the case, order whereby ad-

interim bail was granted, is made absolute.

13.01.2009                                                (RAJAN GUPTA)
Ajay                                                         JUDGE