High Court Punjab-Haryana High Court

Jagdish Singh vs State Of Punjab on 4 July, 2008

Punjab-Haryana High Court
Jagdish Singh vs State Of Punjab on 4 July, 2008
            In the High Court of Punjab & Haryana at Chandigarh.

                             Criminal Misc. No.M-4025 of 2008 (O&M).
                                      Date of decision : 4.7.2008

Jagdish Singh
                                                        ..... Petitioner.
                                      vs.
State of Punjab                                         ..... Respondent.

Coram: Hon’ble Mr. Justice Rajesh Bindal.

Present: Mr.YP.Singla, Advocate, for the petitioner.

Mr.A.S.Brar, Deputy Advocate General, Punjab.

Rajesh Bindal J.

Learned counsel for the petitioner submits that there was delay
of three years in registration of the FIR. The petitioner has already joined
investigation. The factum of petitioner’s joining investigation has not been
disputed by the learned counsel for the State. The other co-accused in the
FIR, who had surrendered before the court below, has already been released
on bail.

Be that as it may, without opining on the merits of the
controversy, interim bail granted to the petitioner on 15.2.2008 is made
absolute.

The petition is disposed of.

4.7.2008                                            (Rajesh Bindal)
vs.                                                      Judge