IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
****
Criminal Misc. No. M- 1377 of 2008 (O&M)
Date of Decision:17.07.2008
Naresh Kumar
…..Petitioner
Vs.
State of Punjab
…..Respondent
CORAM:- HON’BLE MR. JUSTICE RAJESH BINDAL
Present:- Mr. Rahul Sharma, Advocate for the petitioner.
Mr. Anter Singh Brar, DAG, Punjab.
****
RAJESH BINDAL J.
Learned counsel for the petitioner submitted that on
verification, it was found that the name of the petitioner is not there in the
FIR registered at Police Station, Sadar Phagwara District Kapurthala on
16.3.2008 under Section 61(1/14) of the Punjab Excise Act, 1914. The
fact is not disputed by learned counsel for the State. However, he submitted
that the petitioner had been issued notice in that FIR for investigation. It is
also not in dispute that the petitioner is not owning any liquor vend in
Village Dharwa from where the liquor was allegedly loaded. It is admitted
by learned counsel for the State that the petitioner has already joined
investigation.
Without opining on the merits of the controversy, interim bail
granted to the petitioner on 28.1.2008 is made absolute.
The petition is disposed of.
July 17, 2008 ( RAJESH BINDAL ) renu JUDGE