High Court Punjab-Haryana High Court

Karamjit Singh And Others vs State Of Punjab on 10 December, 2009

Punjab-Haryana High Court
Karamjit Singh And Others vs State Of Punjab on 10 December, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
              CHANDIGARH


                           Crl.Misc.No.M-24170 of 2009

                           Date of decision : 10.12.2009



Karamjit Singh and others

                                                ....Petitioners
              Versus


State of Punjab

                                                ...Respondent

CORAM : HON'BLE MR.JUSTICE MAHESH GROVER
                  ....

Present:   Mr. Narender Lucky, Advocate
           for the petitioners.

           Mr.Gaurav Garg Dhuriwala, AAG, Punjab
           for the respondent.

                          ....

MAHESH GROVER, J.

This is a petition under Section 438 of the Code of

Criminal Procedure for release of the petitioners in terms thereof in a

case registered vide FIR No.90 dated 12.7.2009 under Sections 307,

382, 323, 324, 506, 427, 452, 148, 149, 120-B IPC, at Police Station

Bassi Pathana, District Fatehgarh Sahib.

The allegations against the petitioners are that they were

instrumental in organising an attack on the complainant party.

It was contended before this Court by the learned counsel

for the petitioners that no injury has been attributed to the petitioners.

Noticing the aforesaid contention, this court on 1.9.2009

had granted interim protection to the petitioners subject to the
Crl.Misc.No.M-24170 of 2009 -2-

condition that they comply with the provisions of Section 438(2)

Cr.P.C.

It has now been contended by the learned counsel for the

petitioners and not controverted by the learned counsel appearing for

the State of Punjab on instructions from ASI Karamjit Kaur that the

petitioners have since joined the investigation.

Having regard to the aforesaid, the present petition is

allowed and the interim directions dated 1.9.2009 are hereby made

absolute till the filing of the challan subject to the condition that the

petitioners continue to comply with the provisions of Section 438(2)

Cr.P.C.

10.12.2009                                  (MAHESH GROVER)
                                               JUDGE
dss