Criminal Misc. No. M-30112 of 2008 1
In the High Court of Punjab and Haryana, at Chandigarh.
Criminal Misc. No. M-30112 of 2008
Date of Decision: 23.1.2009
Maiya Ram and Others
...Petitioners
Versus
State of Punjab
...Respondent
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr. C.M. Munja, Advocate
for the petitioners.
Mr. Mehardeep Singh, Assistant Advocate
General, Punjab, for the State.
Kanwaljit Singh Ahluwalia, J. (Oral)
On 25.11.2008, a Co-ordinate Bench of this Court passed the
following order:-
“Present: Mr. C.M. Munjal, Advocate
for the petitioners.
Mr. A.S. Brar, DAG, Punjab
for the State.
Mr. G.S. Gill, Advocate
for the complainant.
The petitioners have not been otherwise
assigned any specific role, but are generally
accused of having thrown brick-bats. When
questioned as to from where they got the brick-bats,
Criminal Misc. No. M-30112 of 2008 2State counsel points out that they demolished the
wall and threw brick-bats. Counsel for the
complainant points out that this is not the first time
they have done so, but on earlier occasion also, they
had taken similar sort of action for which an FIR was
registered. Despite query, no further role has been
assigned to the petitioners.
Adjourned to 23.1.2009.
In the meanwhile, in the event of arrest of
the petitioners, they shall be released on anticipatory
bail to the satisfaction of the Arresting Officer,
subject to the conditions contained in Section 438
(2) Cr.P.C. They will join the investigation as and
when required.
Sd/-
(Ranjit Singh)
Judge
November 25, 2008″
Mr. Munjal submits that offence under Section 307 IPC has
been omitted during the course of investigation.
Mr. Mehardeep Singh, learned Assistant Advocate General,
Punjab, on instructions from Balbir Singh, Head Constable, submits that
petitioners have joined investigation and they are no longer required for
custodial interrogation.
In view of order dated 25.11.2008 passed by a Co-ordinate
Bench of this Court and statement made by counsel for the State,
interim pre-arrest bail granted to the petitioners is affirmed till the
Criminal Misc. No. M-30112 of 2008 3
presentation of final report under Section 173 Cr.P.C. Thereafter, the
petitioners shall be permitted to furnish regular bail bonds.
With the observations made above, the present petition is
disposed off.
(Kanwaljit Singh Ahluwalia)
Judge
January 23, 2009
“DK”