High Court Punjab-Haryana High Court

Harbans Singh And Another vs State Of Punjab on 6 March, 2009

Punjab-Haryana High Court
Harbans Singh And Another vs State Of Punjab on 6 March, 2009
Criminal Misc. No. M-4652 of 2009                                    1




     In the High Court of Punjab and Haryana, at Chandigarh.


                  Criminal Misc. No. M-4652 of 2009

                     Date of Decision: 6.3.2009


Harbans Singh and Another
                                                          ...Petitioners
                               Versus
State of Punjab
                                                         ...Respondent


CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.


Present: Mr. Harpreet S. Rakhra, Advocate
         for the petitioners.

         Mr. Mehardeep Singh, Assistant Advocate
         General, Punjab, for the State.


Kanwaljit Singh Ahluwalia, J. (Oral)

On 18.2.2009, this Court had passed the following order:-

“Counsel for the petitioner has submitted

that injury No.2 on the right foot of the complainant

was declared grievous and this injury is attributed to

petitioner No.1. Counsel has further stated that this

injury fall under Section 325 IPC and the offence is

bailable. Counsel further submits that all offences

except under Section 452 IPC are bailable.

Issue notice of motion for 6th March, 2009.

In the event of arrest, petitioners shall be

released on interim bail to the satisfaction of the
Criminal Misc. No. M-4652 of 2009 2

arresting officer. However, petitioners shall join

investigation as and when called for. Petitioners

shall abide by the conditions specified under Section

438 (2) Cr.P.C.”

Counsel for the State, on instructions from Mukhtiar Singh,

Head Constable, Police Station Nathana, District Bathinda, submitted

that petitioners have joined investigation and their custodial interrogation

is not called for.

For the reasons stated in the order dated 18.2.2009 passed by

this Court and statement made by counsel for the State, interim pre-

arrest bail granted to the petitioners is affirmed till filing of the report

under Section 173 Cr.P.C. On submission of report under Section 173

Cr.P.C. petitioners shall furnish regular bail-bonds to the Court

concerned.

With these observations, present petition is disposed off.

(Kanwaljit Singh Ahluwalia)
Judge
March 6, 2009
“DK”