IN THE PUNJAB AND HARYANA HIGH COURT
AT CHANDIGARH
Criminal Misc.-M No. 27819 of 2011(O&M)
Date of Decision: 20.09.2011
Jangir Singh and others
...Petitioners
Versus
State of Punjab
..Respondent
CORAM: Hon'ble Mr. Justice Rajesh Bindal
Present: Mr. Tarunveer Vashist, Advocate for petitioners No.2 and 3.
Mr. K.S. Pannu, Deputy Advocate General, Punjab.
.....
RAJESH BINDAL, J.
Petition qua petitioner No.1 was dismissed as not pressed vide
order dated 13.9.2011.
Learned counsel for petitioners No.2 and 3 submitted that in
terms of the statement made by him on 13.09.2011, petitioner No.1, to
whom grievous injury has been attributed has already surrendered and is in
custody. Injuries attributed to petitioners No.2 and 3 are found to be simple.
Learned counsel for the State did not dispute the aforesaid
facts.
After hearing learned counsel for the parties and considering
that petitioner No.1, to whom grievous injury is attributed, has already been
arrested, in my opinion, petitioners No. 2 and 3 are not required to be taken
into custody for interrogation. They are directed to appear before the Inves-
tigating Officer on 30.09.2011 at 10.00 a.m. to join investigation and in case
of arrest, they shall be released on furnishing of bail bonds to the satisfac-
tion of the Investigating Officer. They shall appear before the Investigating
Officer as and when called upon for further investigation. They shall also be
bound by all the conditions as contained in Section 438 (2) Cr.P.C.
The petition stands disposed of.
(RAJESH BINDAL)
JUDGE
20.09.2011
sharmila