High Court Punjab-Haryana High Court

Karandeep Singh vs State Of Punjab on 1 August, 2008

Punjab-Haryana High Court
Karandeep Singh vs State Of Punjab on 1 August, 2008
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH

                                Criminal Misc. No. M-11784 of 2008
                                Date of decision:- 1.8.2008

Karandeep Singh                                     ...Petitioner.

                          Versus

State of Punjab                                     ...Respondent.

CORAM: HON’BLE MR. JUSTICE RAJESH BINDAL

Present: Mr. Ritesh Pandey, Advocate
for the petitioner.

Mr. Anter Singh Brar, DAG, Punjab.

RAJESH BINDAL J.

Learned counsel for the petitioner submits that the gun in the

present case belonged to the father of the petitioner, who was arrested on

4.2.2008 and was released on regular bail on 5.3.2008. The alleged incident

occurred at the time of marriage. The injuries suffered by two waiters were

found to be simple. The petitioner is student of 10+2. He further submitted

that he has already joined investigation. The factum of petitioner’s joining

investigation is not disputed by counsel for the State .

Be that as it may, without recording any finding on the merits

of the controversy, the interim bail granted to the petitioner vide order dated

9.5.2008 is made absolute.

The petition is disposed of.

August 1, 2008                                      (RAJESH BINDAL)
ritu-II                                                  JUDGE