Punjab-Haryana High Court
Present:- Mr.Anil Chaudhary vs Unknown on 9 September, 2009
Crl. Misc. No.M-21833 of 2009(O&M)
Avtar Singh versus State of Punjab
Present:- Mr.Anil Chaudhary, Advocate for the petitioner.
Mr. B.B.S.Teji, AAG, Punjab.
This is a petition under Section 438 Cr.P.C praying for release
of the petitioners on bail in case FIR No. 113 dated 14.7.2009 under Section
381 IPC registered at PS. Dirba, District Sangrur.
It is contended by the learned counsel for the petitioner that
initially he was granted concession of anticipatory bail and he has joined
investigation 3 to 4 times yet nothing was recovered from him. Further
contends that investigation has been handed over to CIA staff which has
also interrogated him. He further contends that FIR was lodged after three
months of the occurrence and his name has been mentioned on the basis of
suspicion. Further contends that since the petitioner has already joined
investigation he deserves the concession once again as he is willing to join
the investigation.
Noticing these contentions, this Court on 11.8.2009 has granted
interim protection to the petitioner subject to the condition that he joins
investigation to the satisfaction of the Investigating Officer.
Now it is contended by the learned counsel for the petitioner
and not controverted by the learned counsel for the State on instructions
from SI Baldev Singh that the petitioner has joined the investigation. Even
though it has been stated by the learned counsel for the State that articles
have not been recovered.
Having regard to the aforesaid facts that petitioner has joined
the investigation pursuant to the order dated 11.8.2009 and on earlier
occasions also he has joined investigation, this Court is of the considered
Crl. Misc. No.M-21833 of 2009(O&M) 2
opinion that no fruitful purpose will be served by exposing him to arrest.
Hence, the present petition is allowed and interim directions dated
11.8.2009
are hereby made absolute however subject to the condition that
petitioner continues to comply with the conditions as envisaged under
Section 438(2)Cr.P.C.
September 9, 2009 (Mahesh Grover) rekha Judge