CRM No. M-34000 of 2008 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-34000 of 2008
Date of decision: 4.2.2009
Jaswant Singh and another ...Petitioners
Versus
State of Punjab ...Respondent
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Vipin Mahajan, Advocate, for the petitioners.
Mr. Shailesh Gupta, DAG, Punjab.
Rajan Gupta, J.
Learned counsel for the petitioners submits that in the FIR,
the petitioners have been attributed only simple injuries. Apart from
this, pursuant to order dated December 23, 2008, the petitioners have
joined the investigation and are no longer required for further
interrogation.
Learned counsel for the State (on the instructions from ASI
Gurmit Singh who is present in Court) does not dispute this position.
Keeping in view the totality of facts and circumstances of
the case, I am of the view that the petitioners deserve the concession of
anticipatory bail. Consequently, the present petition is allowed and the
interim order dated December 23, 2008 is hereby made absolute.
(RAJAN GUPTA)
JUDGE
February 04, 2009
‘rajpal’