High Court Punjab-Haryana High Court

Gurbir Singh @ Gurveer Singh vs State Of Punjab on 4 July, 2008

Punjab-Haryana High Court
Gurbir Singh @ Gurveer Singh vs State Of Punjab on 4 July, 2008
            In the High Court of Punjab & Haryana at Chandigarh.

                             Criminal Misc. No.M-5547 of 2008 (O&M).
                                      Date of decision : 4.7.2008

Gurbir Singh @ Gurveer Singh
                                                           ..... Petitioner.
                                       vs.
State of Punjab                                            .....Respondent.

Coram: Hon’ble Mr. Justice Rajesh Bindal.

Present: Mr.Inder Jeet Sharma, Advocate, for the petitioner.

Mr.A.S.Brar, Deputy Advocate General, Punjab.

Rajesh Bindal J.

The allegation against the petitioner is that he had snatched the

bag of the complainant and ran away. The incident occurred at 10.00 p.m.

on 24.7.2007. Even in the FIR, the complainant stated that later on he came

to know that the person who had run away with the bag is the petitioner. It

is not disputed that the petitioner has joined investigation.

Be that as it may, without opining on the merits of the

controversy, interim bail granted to the petitioner on 3.3.2008 is made

absolute.

The petition is disposed of.

4.7.2008                                               (Rajesh Bindal)
vs.                                                         Judge