High Court Punjab-Haryana High Court

Major Singh And Another vs State Of Punjab on 8 July, 2009

Punjab-Haryana High Court
Major Singh And Another vs State Of Punjab on 8 July, 2009
CRM-M-15825 of 2009 (O&M)                       -1-




     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH
                         ****

CRM-M-15825 of 2009 (O&M)
DATE OF DECISION: 08.07.2009
****

Major Singh and another . . . . Petitioners

VS.

State of Punjab . . . . Respondent

****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

****

Present: Mr.N.S. Sodhi, Advocate for the petitioners.

Mr.Ranbir Singh Rawat, AAG, Punjab
for the respondent/State

****

RAKESH KUMAR JAIN J.(ORAL)

Learned counsel for the petitioners submits that Major

Singh has already joined the investigation, who has caused simple

injury.

Learned counsel for the State/respondent, on

instructions received from HC Gurbagh Singh, admits the fact as

stated by the counsel for the petitioners.

Learned counsel for the petitioners further wanted to

argue the bail application on behalf of the Gurdev Singh. But in the

order passed by this Court on 08.6.2009, it has been categorically

recorded that “Gurdev Singh had caused grievous injury. No case

is made out to grant pre-arrest bail to him”.

In view of the above, the bail application of Gurdev

Singh is deemed to have been dismissed on 08.6.2009. However,

the order dated 08.06.2009 is hereby made absolute in respect of

Major Singh.

CRM-M-15825 of 2009 (O&M) -2-

It is directed that the petitioner-Major Singh shall join

the investigation as and when required and shall abide by the

conditions as envisaged by Section 438(2) Cr.P.C.

Petition disposed of.




                                       (RAKESH KUMAR JAIN)
JULY 08, 2009                              JUDGE
vivek