IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
Criminal Misc. M-No. 17798 of 2009 (O&M)
Date of Decision : Sept. 16, 2009
Joginder Singh .. Petitioner
v.
The State of Punjab and another .. Respondents
CORAM : HON`BLE MR. JUSTICE NAWAB SINGH.
Present : Shri S.P.S.Sidhu, Advocate,
for the petitioners.
Shri B.S.Sra, Addl. A.G. Punjab.
Shri O.P.Kamboj, Advocate,
for respondent No.2.
NAWAB SINGH, J. (Oral)
On July 17th, 2009 when the petitioner was allowed
interim pre-arrest bail by Hon`ble Mr. Justice Arvind Kumar, learned
counsel for the petitioner made the following contention:-
” Counsel for the petitioner contends that initially, the case was
registered vide FIR No. 4 dated 6.1.2005 under Section 302/34 IPC
for which the police had submitted a cancellation report but on a
protest petition filed by the complainant, the trial Court has
summoned the petitioner. It has been contended that the very
basis of the cancellation report is that the case was found false
mainly on the report of the Medical Board who opined that the
death was due to heart attack.”
Learned counsel for the petitioner has stated that pursuant to
the aforesaid order passed by this Court, the petitioner appeared
before the Judicial Magistrate Ist Class, Fazilka and he has been
admitted to interim bail on August 18th, 2009.
This being so, order dated July 17th, 2009 passed by this
Court, is made absolute.
Disposed of.
(NAWAB SINGH)
JUDGE
Sept. 16, 2009.
som