Punjab-Haryana High Court
Present: Mr. B.S.Makar vs Unknown on 17 December, 2009
CRM -M No. 30568 of 2009
Puran Singh alias Puri vs. State of Punjab
Present: Mr. B.S.Makar, Advocate
for the petitioner.
Mr.Anter Singh Brar, Senior DAG, Punjab.
***
As per order dated 30.10.2009 the petitioner has joined
investigation. This fact has been confirmed by leaned Senior ?DAG on
instructions from SI Lachhman Singh. Further states that no other case
under the NDPS Act is pending against the petitioner and that the petitioner
is not required for any further investigation.
In the circumstances interim order dated 30.10.2009 is made
absolute subject to the conditions envisaged in Section 438(2) Cr.P.C. , up
to the filing of the challan, whereafter the petitioner would be required to
seek regular bail.
Petition stands disposed of.
(AJAY TEWARI)
JUDGE
December 17, 2009
sunita