High Court Punjab-Haryana High Court

Present: Mr.S.P.S.Sidhu vs Unknown on 7 December, 2009

Punjab-Haryana High Court
Present: Mr.S.P.S.Sidhu vs Unknown on 7 December, 2009
            CRM-M No. 33835 of 2009


Surjit Singh       vs.     The State of Punjab



Present:    Mr.S.P.S.Sidhu, Advocate
            for the petitioner.

            Mr.Mehar Deep Singh, DAG, Punjab.
                ***

This is a petition for anticipatory bail in a case bearing FIR

No.310 dated 02.12.2008, under Sections 307/148/149 IPC and under

Sections 25 and 27 of the Arms Act, registered at Police station Sadar

Ferozepur, District Ferozepur.

Learned DAG, on instructions from ASI Surinder Pal Singh,

has stated that the petitioner has joined the investigation and necessary

recovery has been made from him and that he is no more required for

custodial interrogation.

In the circumstances this petition is allowed. In the event of

arrest of the petitioner he is ordered to be released on interim bail to the

satisfaction of SHO/Investigating Officer, subject to the conditions laid

down in Section 438(2) Cr.P.C.

(AJAY TEWARI)
JUDGE

December 07, 2009
sunita