IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Cr.Misc. NO. M 5414 of 2009
DATE OF DECISION 20.5.2009
Harjinder Singh and others
......PETITIONER
VERSUS
State of Punjab
......RESPONDENTS
PRESENT: Mr. RK Girdhar, Advocate
Mr. Ps Sidhu,Addl.A.G.Punjab
M.M.S.BEDI,J.
In view of the simple injuries having been attributed to the
petitioners, they can be granted the concession of pre-arrest bail as they
have already joined the investigation pursuant to the interim order passed
by this court.
Accordingly, the petition is allowed and it is ordered that in
case of arrest of the petitioners, they will be admitted to bail to the
satisfaction of the arresting officer subject to the condition that they will
appear before the investigating officer as and when required by the police
and will not tamper with evidence or hamper the investigation at any stage.
May 20 ,2009 ( M.M.S.BEDI ) TSM JUDGE