High Court Punjab-Haryana High Court

Lakhwinder Singh And Others vs State Of Punjab on 24 May, 2011

Punjab-Haryana High Court
Lakhwinder Singh And Others vs State Of Punjab on 24 May, 2011
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH

                                CRM No. M-9892 of 2011 (O&M)
                                Date of decision: 24.05.2011

Lakhwinder Singh and others
                                                                  ....Petitioners
                                Versus

State of Punjab
                                                                ....Respondent

CORAM: HON'BLE MR. JUSTICE ALOK SINGH

Present: - Mr. A.P.S. Rehan, Advocate, for the petitioners.
           Mr. K.D. Sachdeva, Addl. A.G., Punjab.

          1.Whether Reporters of local papers may be allowed to see the judgment?
          2.Whether to be referred to the Reporters or not?
          3.Whether the judgment should be reported in the Digest?

                     *****

ALOK SINGH, J (ORAL)
This is an application seeking anticipatory bail in case FIR
No.5 dated 11.1.2011 under Sections 419/420/34 IPC, Police Station
City Gurdaspur, District Gurdaspur.

This Court vide order dated 7.4.2011 has directed to release
the petitioners on interim bail.

Learned counsel for the petitioners states that petitioners have
already been released on bail and the petitioners have joined the
investigation and shall join the investigation as and when asked to do so
by the Investigating Officer.

Mr. K.D. Sachdeva, learned Additional Advocate General,
Punjab, on instructions from SI Harjit Singh, who is personally present
in Court, states that petitioners are co-operating in the investigation and
custodial interrogation is not required.

Considering totality of the facts and circumstances of the case,
petition is allowed. Order dated 7.4.2011 is made absolute.

(Alok Singh)
Judge
May 24, 2011
R.S.