High Court Punjab-Haryana High Court

Present : Mr. N.K.Vadhera vs Unknown on 26 July, 2011

Punjab-Haryana High Court
Present : Mr. N.K.Vadhera vs Unknown on 26 July, 2011
                  Crl. Misc No. M 20204 OF 2011

                                 ******

Gobind Singh and others vs State of Punjab

Present : Mr. N.K.Vadhera, Advocate
for the petitioners.

Mr. S.S.Gill, AAG Punjab

Mr. Vipin Mahajan, Advocate
for the complainant.

*******

The petitioners seek grant of anticipatory bail in case FIR

No.39, dated 21.5.2011, registered under Sections 308, 34 of the IPC, at

Police Station Dera Baba Nanak, Tehsil Batala, District Gurdaspur.

Counsel for the State of Punjab on instructions from ASI Jagir

Singh, as well as counsel for the complainant have accepted that in terms of

the order dated 19.7.2011, the main accused viz Nanak Singh has since

surrendered before the police.

Consequently, the petitioners are directed to appear before

the Investigating Officer on 4.8.2011 and on any other day on which the

Investigating Officer requires their presence, and in the event of their

appearance, they shall be released on anticipatory bail by the Investigating

Officer to his satisfaction subject to the conditions as laid down in Section

438(2) of the Cr.P.C.

Petition stands disposed of.

                                   (   AJAY TEWARI        )
July 26, 2011.                            JUDGE
`kk'