IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
Criminal Misc.27659-M of 2008
DATE OF DECISION : DECEMBER 17, 2008
GURCHARAN SINGH ....... PETITIONER(S)
VERSUS
STATE OF PUNJAB & ORS. .... RESPONDENT(S)
CORAM : HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: Mr. BS Thind, Advocate, for the petitioner(s).
Mr. HS Brar, DAG, Punjab.
AJAI LAMBA, J. (Oral)
It is not in dispute that the petitioner has joined investigation
in deference to order dated 30.10.2008. Co-accused of the petitioner;
namely, Tarsem Lal, Kishori Lal, Jagroop Singh and Avtar Singh have been
allowed bail.
In view of the above, this petition is allowed. Order dated
30.10.2008 is hereby made absolute and it is directed that in the event of
arrest, the petitioner shall be enlarged on bail on furnishing of bail bonds to
the satisfaction of the Arresting/Investigating Officer, subject to the
following conditions :-
i) the petitioner shall make himself available for interrogation
as and when required;
Criminal Misc.27659-M of 2008 2
ii) the petitioner shall not directly or indirectly make any
inducement, threat or promise to any person acquainted
with the facts of the case so as to dissuade him from
disclosing such facts to the Court or to any police officer;
and
iii)the petitioner shall not leave India without the previous
permission of the Court.
This order shall enure till 10 days after the petitioner receives
a notice of filing of final report u/s 173, Cr.P.C, within which period, the
petitioner would be at liberty to apply for regular bail.
December 17, 2008 ( AJAI LAMBA ) Kang JUDGE