IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-26203 of 2009
Date of decision : 11.11.2009
Parvinder Singh and others
....Petitioners
V/s
Union Territory, Chandigarh
....Respondent
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. R.S. Cheema, Sr. Advocate with
Mr. Pawan Girdhar, Advocate for the petitioners.
Mr. Jasmandeep, Advocate for
Mr. Anupam Gupta, Advocate for the U.T. Chandigarh.
Mr. Keshav Kataria, Advocate
for the complainant.
RAJAN GUPTA J. (ORAL)
Learned counsel for the State (on instructions from ASI Harpal
Singh, who is present in court) submits that pursuant to order dated
18.09.2009, the petitioners have joined the investigation and have also
furnished an undertaking in terms of the said order.
In view of the above, the instant petition is allowed. The
petitiones are 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