High Court Punjab-Haryana High Court

Jaswinder Singh Alias Chhinda And … vs State Of Punjab on 12 January, 2009

Punjab-Haryana High Court
Jaswinder Singh Alias Chhinda And … vs State Of Punjab on 12 January, 2009
Criminal Misc. No. M-25401 of 2008                                    1




        In the High Court of Punjab and Haryana, at Chandigarh.


                     Criminal Misc. No. M-25401 of 2008

                       Date of Decision: 12.1.2009


Jaswinder Singh alias Chhinda and Others
                                                            ...Petitioners
                                  Versus
State of Punjab
                                                           ...Respondent


CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.


Present: Mr. P.S. Brar, Advocate
         for the petitioners.

           Mr. Anter Singh Brar, Deputy Advocate
           General, Punjab, for the State.


Kanwaljit Singh Ahluwalia, J. (Oral)

In the present petition, counsel submits that the petitioners

were not arrested at the spot and have been unnecessary involved in

the present case. Counsel further submits that in pursuance of order

dated17.10.2008 passed by a Co-ordinate Bench of this Court,

petitioners have joined investigation and have been released on interim

bail.

Counsel for the State, on instructions from Inderjit Singh,

Assistant Sub Inspector, Police Station Kotwali, District Patiala, states

that the petitioners have joined investigation and are no longer required

for interrogation.

In view of the statement made by counsel for the State, interim
Criminal Misc. No. M-25401 of 2008 2

pre-arrest bail granted to the petitioners vide order dated 17.10.2008

passed by a Co-ordinate Bench of this Court is affirmed till the

presentation of report under Section 173 Cr.P.C. Thereafter, the

petitioners shall be permitted to furnish regular bail bonds.

With the observations made above, the present petition is

disposed off.

(Kanwaljit Singh Ahluwalia)
Judge
January 12, 2009
“DK”