IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
****
Crl. Misc. No.26611 of 2009 and
CRM-M-14362 of 2009
DATE OF DECISION: 02.02.2009
****
Darbara Singh . . . . Petitioner
VS.
State of Punjab . . . . Respondent
****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
****
Present: Mr.N.S. Rapri, Advocate for the petitioner.
Mr.K.D. Sachdeva, Addl. A.G. Punjab
for the respondent/State.
****
RAKESH KUMAR JAIN J.(ORAL)
Crl. Misc. No.26611 of 2009
Allowed as prayed for.
CRM-M-14362 of 2009
Learned counsel for the petitioner submits that
pursuant to the order passed by this Court on 25.5.2009, petitioner
has surrendered before the trial Court and has been released on
bail. Photostat copy of the order, vide which the petitioner has
been granted bail, passed by SDJM, Ajnala is also placed on record.
In view of the above, order dated 25.5.2009 is hereby
made absolute.
It is directed that the petitioner shall join the
investigation as and when required and shall abide by the
conditions as envisaged by Section 438(2) Cr.P.C.
Petition is disposed of.
(RAKESH KUMAR JAIN)
SEPTEMBER 2, 2009 JUDGE
vivek