IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-30058 of 2009
Date of decision : 11.11.2009
Manjit Singh
....Petitioner
V/s
State of Punjab
....Respondent
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. J.S. Arora, Advocate
for the petitioner.
Mr. Shailesh Gupta, DAG Punjab.
RAJAN GUPTA J. (ORAL)
Learned counsel for the State (on instructions from S.I. Balwant
Singh, who is present in court) submits that pursuant to order dated
29.10.2009, the petitioner has joined the investigation and is no longer
required for custodial interrogation.
In view of the above, the instant petition is allowed. The
petitioner is granted the concession of anticipatory bail subject to the
conditions as envisaged under Section 438(2) Cr.P.C.
11.11.2009 (RAJAN GUPTA) Ajay JUDGE