Criminal Misc. No. M-34251 of 2008 1
In the High Court of Punjab and Haryana, at Chandigarh.
Criminal Misc. No. M-34251 of 2008
Date of Decision: 4.2.2009
Gurmit Singh
...Petitioner
Versus
State of Punjab and Another
...Respondents
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr. B.S. Jaswal, Advocate
for the petitioner.
Mr. Anter Singh Brar, Deputy Advocate
General, Punjab, for respondent No.1-State.
Ms. Bindu Goel, Advocate
for respondent No.2.
Kanwaljit Singh Ahluwalia, J. (Oral)
Petitioner has filed the present petition under Section 438
Cr.P.C. for grant of anticipatory bail in complaint case filed under
Sections 420, 467, 468, 471 & 120-B IPC.
Petitioner has been summoned in a complaint case. No
investigation is to be carried, therefore, his custodial interrogation is not
required.
In pursuance of order dated 24.12.2008 passed by a Co-
ordinate Bench of this Court, the petitioner has caused appearance
before the trial Court and has been released on interim bail.
Criminal Misc. No. M-34251 of 2008 2
Accordingly, the present petition is accepted and the order
dated 24.12.2008 passed by a Co-ordinate Bench of this Court is
affirmed till the conclusion of trial.
(Kanwaljit Singh Ahluwalia)
Judge
February 4, 2009
“DK”