IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. M-25852 of 2008
Date of decision: 6th January, 2009
Harjinder Singh
... Petitioner
Versus
State of Punjab
... Respondent
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA
Present: Ms. Balvinder Kaur, Advocate for the petitioner.
Mr. Anter Singh Brar, Deputy Advocate General Punjab for the
State.
KANWALJIT SINGH AHLUWALIA, J. (ORAL)
Taking into consideration the fact that the petitioner was not
apprehended at the spot, a Coordinate Bench had granted interim bail to
the petitioner on October 21, 2008.
Mr. Anter Singh Brar states that he has been informed by
Kuldeep Singh, SI, SHO Police Station, Mukerian that petitioner has joined
the investigation on 29th December, 2008 and he is no longer required for
custodial interrogation.
In view of the statement made by the counsel for the State,
interim bail granted to the petitioner by a Coordinate Bench on October 21,
2008 is affirmed till submission of report under Section 173 Cr.P.C.
Thereafter, petitioner shall be permitted to furnish regular bail bonds to the
satisfaction of the trial Court.
With these observations, present petition is disposed off.
[KANWALJIT SINGH AHLUWALIA]
JUDGE
January 6, 2009
rps