CRM No. M-22886 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-22886 of 2009 (O&M)
Date of decision: 9.12.2009
Kashmir Singh and another ...Petitioners
Versus
State of Punjab ...Respondent
CORAM: HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. IPS Kohli, Advocate for the petitioners.
Mr. Shailesh Gupta, DAG, Punjab.
Mr. J.S. Bedi, Advocate, for the complainant.
Rajan Gupta, J (oral).
This is a petition under Section 438 Cr.P.C. seeking
pre-arrest bail in a case registered against the petitioners under Sections
326, 324, 323, 353, 186, 148, 149 IPC at Police Station Sadar Jalalabad,
District Ferozepur vide FIR No.113 dated 10th July, 2009.
Learned State counsel (on instructions from ASI Paramjit
Singh, who is present in Court) submits that pursuant to order dated 20th
August, 2009, the petitioners have joined the investigation and are no
longer required for custodial interrogation.
In view of the statement made by learned State counsel, the
interim order dated 20th August, 2009 is hereby made absolute subject to
the conditions as envisaged under Section 438 (2) Cr.P.C.
The petition stands disposed of.
(RAJAN GUPTA)
JUDGE
December 09, 2009
‘rajpal’