Criminal Misc. No. M-155 of 2009 1
In the High Court of Punjab and Haryana, at Chandigarh.
Criminal Misc. No. M-155 of 2009
Date of Decision: 23.1.2009
Darshan Singh
...Petitioner
Versus
State of Punjab
...Respondent
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr. G.S. Nagra, Advocate
for the petitioner.
Mr.Mehardeep Singh, Assistant Advocate
General, Punjab, for the State.
Kanwaljit Singh Ahluwalia, J. (Oral)
On 7.1.2009, this Court passed the following order:-
“Counsel for the petitioners contends that
offence, if any, fall under Section 21 of the Minor
and Mineral (Development & Regulation) Act, 1957
and that being a special offence, no offence under
Section 379 IPC is made out. It is further stated that
the petitioners are having civil dispute with Mohan
Singh.
Issue notice of motion to learned Advocate
General, Punjab, for 23.1.2009.
Meanwhile, in the event of arrest,
petitioners shall be released on interim bail to the
satisfaction of the Arresting Officer. Petitioners shall
Criminal Misc. No. M-155 of 2009 2join investigation as and when called for. Petitioners
shall also abide by the conditions specified under
Section 438(2) Cr.P.C.”
Counsel for the State submits that the petitioner has joined
investigation and his custodial interrogation is not required.
Taking into consideration the order dated 7.1.2009 passed by
this Court and the statement made by counsel for the State, interim pre-
arrest bail granted to the petitioner is affirmed till the presentation of
final report under Section 173 Cr.P.C. Thereafter, the petitioner shall be
permitted to furnish regular bail bonds.
With the observations made above, the present petition is
disposed off.
(Kanwaljit Singh Ahluwalia)
Judge
January 23, 2009
“DK”