Criminal Misc. No. M- 27389 of 2008 1
In the High Court of Punjab and Haryana, at Chandigarh.
Criminal Misc. No. M- 27389 of 2008
Date of Decision: 6.1.2009
Manpreet Kumar and Another
...Petitioners
Versus
State of Punjab
...Respondent
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr.Arshdeep Singh Sivia, Advocate
for the petitioners.
Mr.A.S. Brar, Deputy Advocate
General, Punjab, for the State.
Kanwaljit Singh Ahluwalia, J. (Oral)
The petitioner was granted interim bail by the Co-ordinate
Bench of this Court on 22.10.2008.
Mr. A.S. Brar, learned Deputy Advocate General, Punjab, on
instructions from Ravinder Singh, Head Constable, states that the
petitioners have joined investigation.
Learned counsel for the petitioners submit that the matter has
been compromised between the parties. Taking into consideration the
fact noticed by a Co-ordinate Bench that the petitioners have caused
simple injury and grievous injury has been attributed to non-applicant
Sukha. Interim bail granted to the petitioner may enure till presentation
Criminal Misc. No. M- 27389 of 2008 2
of report under Section 173 Cr.P.C. Thereafter, the petitioners will be
permitted to furnish regular bail bonds.
With these observations, the present petition is disposed off.
(Kanwaljit Singh Ahluwalia)
Judge
January 6, 2009
“DK”