CRM-M No.8718 of 2011 1
In the High Court of Punjab and Haryana, Chandigarh.
CRM-M No.8718 of 2011 (O&M)
Date of Decision: 25.04.2011
Gurbachan Singh and others
....Petitioner
Versus
State of Punjab
....Respondents.
Coram:- Hon'ble Mr. Justice Alok Singh
1.Whether reporters of local news papers may be allowed to see
judgement ?
2. To be referred to reporters or not ?
3. Whether the judgement should be reported in the Digest ?
Present: Mr. Ashok Giri, Advocate
for the petitioner.
Mr. J.S. Sidhu, A.A.G., Punjab
for the State.
...
Alok Singh, J (Oral).
This is an application seeking anticipatory bail in case FIR
No.7 dated 7.2.2011 under Sections 427/379/506/148/149 IPC, P.S. Bilga,
District Jalandhar.
Learned counsel for the petitioner states that the petitioners
have been enlarged on bail pursuant to the directions issued by this Court
dated 22.3.2011.
Learned Assistant Advocate General, Punjab, on instructions
ASI Daler Singh states that the petitioners have joined investigation and
CRM-M No.8718 of 2011 2
custodial interrogation of the petitioners is not required.
Considering totality of the facts and circumstances of the case,
present petition is allowed. Order dated 22.3.2011 is made absolute, subject
to the limitations provided under Section 438(2) of the Code. Petitioners –
accused shall participate in the investigation as and when they are required.
( Alok Singh )
Judge
25.04.2011
sk.