High Court Punjab-Haryana High Court

Harjinder Singh And Others vs State Of Punjab on 20 May, 2009

Punjab-Haryana High Court
Harjinder Singh And Others vs State Of Punjab on 20 May, 2009
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