High Court Punjab-Haryana High Court

Mehtab Singh And Another vs State Of Punjab on 25 November, 2011

Punjab-Haryana High Court
Mehtab Singh And Another vs State Of Punjab on 25 November, 2011
 In the High Court of Punjab and Haryana at Chandigarh


                         Crl. Misc. No. M-31158 of 2011(O&M)
                         Date of Decision: November 25, 2011

Mehtab Singh and another
                                             ---Petitioners
                   versus

State of Punjab

                                             ---Respondent

Coram:       HON'BLE MR. JUSTICE GURDEV SINGH

                  ***
Present:     Mr. Navjeet Singh, Advocate
             for the petitioners

             Mr. A.S.Brar, Sr. DAGm Punjab

                   ***

Gurdev Singh, J.

The petitioners are seeking anticipatory bail by means of the
present petition filed under Section 438 of the Code of Criminal Procedure
in FIR No. 49 dated 27.7.2011 registered under Sections 323, 325, 326, 148
and 149 IPC in Police Station Kahnuwan, District Gurdaspur.

They were allowed the benefit of interim anticipatory bail, vide
order dated 19.10.2011. It has been submitted by learned State counsel, on
instructions from ASI Jasbir Singh, that in pursuance of that order, the
petitioners have joined the investigation and that they are not required for
further investigation.

In these circumstances, the order dated 19.10.2011 is hereby
made absolute subject to the conditions incorporated therein.

Petition is disposed of accordingly.

(GURDEV SINGH)
JUDGE

November 25, 2011
PARAMJIT