High Court Punjab-Haryana High Court

Chaman Lal vs State Of Punjab on 25 April, 2011

Punjab-Haryana High Court
Chaman Lal vs State Of Punjab on 25 April, 2011
             CRM-M No.9466 of 2011                                  1


             In the High Court of Punjab and Haryana, Chandigarh.


                                      CRM-M No.9466 of 2011 (O&M)


                                      Date of Decision: 25.04.2011


Chaman Lal
                                                   ....Petitioner

               Versus

State of Punjab
                                                   ....Respondents.


Coram:- Hon'ble Mr. Justice Alok Singh


      1.Whether reporters of local news papers may be allowed to see
         judgement ?
      2. To be referred to reporters or not ?
      3. Whether the judgement should be reported in the Digest ?


Present: Ms. Deepali Puri, Advocate
         for the petitioner.

        Mr. J.S. Sidhu, A.A.G., Punjab
        for the State.

        Mr. K.S. Dhanora, Advocate
        for the complainant.

                   ...

Alok Singh, J (Oral).

This is an application seeking anticipatory bail in case FIR

No.175 dated 17.9.2010 under Sections 406/498-A/506 IPC, P.S. Phiallur,

Jalandhar.

Learned counsel for the petitioner states that the petitioner has

been enlarged on bail pursuant to the directions issued by this Court dated

31.3.2011.

CRM-M No.9466 of 2011 2

Learned Assistant Advocate General, Punjab, on instructions

of ASI Jaswinder Singh states that the petitioner has joined investigation

and custodial interrogation of the petitioner is not required.

Learned counsel appearing for the complainant states that gold

ring given to the petitioner father-in-law is yet to be recovered.

As to whether gold ring was given to the petitioner father-in-

law or not is a matter of evidence.

Considering totality of the facts and circumstances of the case,

present petition is allowed. Order dated 31.3.2011 is made absolute, subject

to the limitations provided under Section 438(2) of the Code. Petitioner –

accused shall participate in the investigation as and when he is required.

( Alok Singh )
Judge
25.04.2011
sk.