Crl.Misc.No.M-19731 of 2008 [1]
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
Criminal Misc. No. M-19731 of 2008
Date of Decision: 28 - 1 - 2009
Darshan Singh and another .....Petitioners
v.
State of Punjab .....Respondent
CORAM: HON'BLE MR.JUSTICE KANWALJIT SINGH AHLUWALIA
***
Present: Mr.K.S.Boparai, Advocate
for the petitioner.
Mr.A.S.Brar, DAG, Punjab.
Mr.Navkiran Singh, Advocate
for the complainant.
***
KANWALJIT SINGH AHLUWALIA, J. (ORAL)
The present petition has been filed under Section 438 Cr.P.C.
for grant of pre-arrest bail on behalf of father-in-law and mother-in-law of
Kirandeep Kaur.
Petitioners were granted interim bail by a Co-ordinate Bench on
6.8.2008.
Counsel for the State on instructions from ASI Swaran Singh,
Police Station City Barnala state that petitioners have joined the
investigation and are no longer required for custodial interrogation.
In view of the statement made by counsel for the State, pre-
Crl.Misc.No.M-19731 of 2008 [2]
arrest bail granted to the petitioners vide order dated 6.8.2008 is affirmed
till the submission of report under Section 173 Cr.P.C. (Challan).
Thereafter, the petitioners shall be permitted to furnish regular bail bonds to
the satisfaction of the trial Court.
Petition stands disposed off.
( KANWALJIT SINGH AHLUWALIA )
January 28, 2008. JUDGE
RC