High Court Punjab-Haryana High Court

Jarnail Singh And Another vs State Of Punjab on 25 September, 2009

Punjab-Haryana High Court
Jarnail Singh And Another vs State Of Punjab on 25 September, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH




                          Criminal Misc. No. M-9839 of 2009
                          Date of decision : September 25, 2009


Jarnail Singh and another                     ....Petitioners
                          versus

State of Punjab
                                              ....Respondent


Coram:       Hon'ble Mr. Justice L.N. Mittal


Present :    Mr. Pankaj Bhardwaj, Advocate, for the petitioner
             Mr. Gaurav Garg Dhuriwala, AAG Punjab


L.N. Mittal, J. (Oral)

Learned State counsel, on instructions from Jarnail Singh

Inspector, states that pursuant to interim order of this Court, petitioners have

since joined investigation. It is also admitted that petitioner’s co-accused

(officials of Punjab Financial Corporation) have also since been granted

anticipatory bail in the case.

In view of the aforesaid but without commenting anything on

merits, interim order dated 8.5.2009 is made absolute. The instant order

shall remain effective till one month after the filing of charge sheet by the

police or till decision of regular bail petition of the petitioners, whichever is

earlier.

The petition stands disposed of accordingly.




                                                         ( L.N. Mittal )
September 25, 2009                                            Judge
  'dalbir'