Punjab-Haryana High Court
Chander Singh vs State Of Haryana on 6 January, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. M-8447 of 2008
Date of decision: 6th January, 2009
Chander Singh
... Petitioner
Versus
State of Haryana
... Respondent
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA
Present: Mr. J.S. Hooda, Advocate for the petitioner.
Mr. S.S. Mor, Senior DAG Haryana for the State.
KANWALJIT SINGH AHLUWALIA, J. (ORAL)
Co-accused of the petitioner has been granted pre-arrest bail
vide an order of even date passed in Criminal Misc. No. M-6627 of 2008.
Petitioner was Kanungo at the relevant time.
In view of this, pre-arrest bail granted to the petitioner by a
Coordinate Bench on 2nd April, 2008 shall enure till presentation of the final
report under Section 173 Cr.P.C. Thereafter, petitioner shall be permitted
to furnish regular bail bonds to the satisfaction of the trial Court.
With these observations, present petition is disposed off.
[KANWALJIT SINGH AHLUWALIA]
JUDGE
January 6, 2009
rps