High Court Punjab-Haryana High Court

Lucky Masih @ Vicky And Another vs State Of Punjab on 30 July, 2009

Punjab-Haryana High Court
Lucky Masih @ Vicky And Another vs State Of Punjab on 30 July, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH

                               Crl. Misc No. M-17532 of 2009
                               Date of decision : 30.07.2009

Lucky Masih @ Vicky and another
                                                        ....Petitioners

                                       V/s
State of Punjab
                                                        ....Respondent

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. K.S. Kahlon, Advocate for the petitioners.

Mr. Shailesh Gupta, DAG Punjab.

RAJAN GUPTA J. (ORAL)

Learned counsel for the petitioners submits that no injury is

attributed to the petitioners. Learned counsel further submits that

petitioners undertake to appear before the investigating officer as and when

summoned.

Learned counsel for the State (on instructions from SI Prem

Lal, who is present in Court) submits that petitioners are required for the

purpose of investigation and shall be summoned by the investigation officer

in due course. However, counsel submits that custodial interrogation of the

petitioners is not required.

Under the circumstances, the petition is allowed and petitioners

are granted the concession of anticipatory bail. However, in the event of

arrest, they shall be released on bail by the investigating officer to his

satisfaction. The petitioners shall join the investigation as and when called

upon to do so by the investigating officer and shall comply with the

provisions of Section 438(2) Cr.P.C.

30.07.2009                                              (RAJAN GUPTA)
Ajay                                                       JUDGE