IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-20690 of 2009
Date of decision : 10.09.2009
Hukam Chand
....Petitioner
V/s
State of Haryana
....Respondent
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Ms. Monisha Lamba, Advocate
for the petitioner.
Mr. Tarun Aggarwal, Sr. DAG Haryana.
RAJAN GUPTA J. (ORAL)
Learned counsel for the State (on instructions from ASI Chand
Ram, who is present in court) submits that pursuant to order dated
17.08.2009, the petitioner has joined the investigation and is no longer
required for custodial interrogation.
In view of the above, the instant petition is allowed. The
petitioner is granted the concession of anticipatory bail subject to the
conditions as envisaged under Section 438(2) Cr.P.C.
10.09.2009 (RAJAN GUPTA) Ajay JUDGE