In the High Court of Punjab and Haryana, at Chandigarh.
Criminal Misc. No. M-29669 of 2008
Date of Decision: 7.1.2009
Harvinder Singh
...Petitioner
Versus
State of Punjab
...Respondent
CORAM: HON’BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr. Gurcharan Singh, Advocate
for the petitioner.
Mr. Anter Singh Brar, Deputy Advocate
General, Punjab, for the State.
Kanwaljit Singh Ahluwalia, J. (Order)
Learned counsel for the State has contended that the
petitioner has joined the investigation and the injury attributed to the
petitioner is grievous but on the finger of the injured. A Co-ordinate
Bench of this Court noticed the fact that there was an inordinate delay
and the injures are on the non-vital part of the injured.
Since as per the submission of learned counsel for the State
that the petitioner has joined investigation and is no longer required for
investigation/interrogation, interim bail granted by the Co-ordinate Bench
of this Court vide order dated 12.11.2008 is affirmed till the presentation
of report under Section 173 Cr.P.C. Thereafter, the petitioner will be
permitted to furnish regular bail bonds.
With these observations, the present petition is disposed off.
(Kanwaljit Singh Ahluwalia)
Judge
January 7, 2009
“DK”