High Court Punjab-Haryana High Court

Paramjit Singh vs State Of Punjab on 2 December, 2009

Punjab-Haryana High Court
Paramjit Singh vs State Of Punjab on 2 December, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                                Crl. Misc No. M-30252 of 2009
                                Date of decision : 02.12.2009
Paramjit Singh
                                                        ....Petitioner

                                        V/s

State of Punjab
                                                        ....Respondent

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. Sandeep Arora, Advocate
for the petitioner.

Mr. Shailesh Gupta, DAG Punjab.

RAJAN GUPTA J. (ORAL)

This is a petition filed under Section 438 of the Code of

Criminal Procedure seeking anticipatory bail to the petitioner in a case

registered vide FIR No. 39 dated 16.05.2009 under Sections 326, 324, 323

& 34 IPC at Police Station Bilga, District Jalandhar.

Learned counsel for the State (on instructions from ASI Saroop

Singh, who is present in court) submits that pursuant to order dated

05.11.2009, 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.

02.12.2009                                        (RAJAN GUPTA)
Ajay                                                  JUDGE