High Court Punjab-Haryana High Court

Mahinder Singh vs State Of Punjab on 29 January, 2009

Punjab-Haryana High Court
Mahinder Singh vs State Of Punjab on 29 January, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA
                      AT CHANDIGARH.


             Criminal Misc. M-No. 29322 of 2008 (O&M)
             Date of Decision : January 29, 2009


        Mahinder Singh
                                                           .. Petitioner
                          v.

        State of Punjab
                                                        .. Respondent


CORAM : Hon`ble Mr. Justice Pritam Pal


Present :    Shri H.S.Rakhra, Advocate,
             for the petitioner.

             Shri K.D.Sachdeva, DAG, Punjab,
             for the respondent - State.


PRITAM PAL, J. (Oral)

Petitioner-Mahinder Singh brought this petition under
Section 438 of the Code of Criminal Procedure (hereinafter referred
to as “the Code”) for grant of anticipatory bail in case FIR No.163
dated 12.11.2007 under Sections 447, 420, 465, 467, 471, 109,
201, 193 and 120-B of the Indian Penal Code, read with Section 3 of
Prevention of Damage and Public Property Act, 1984 registered at
Police Station Dhuri, District Sangrur.

Learned State counsel has fairly stated that the petitioner
has already joined the investigation and nothing is to be recovered
from him.

In this view of the matter, order dated 20.11.2008,
whereby interim anticipatory bail was granted to the petitioner by this
Court, is made absolute.

Criminal Misc. stands disposed of.



                                                      [ PRITAM PAL ]
January 29, 2009                                           JUDGE
som