High Court Punjab-Haryana High Court

Radhi @ Pitam @ Radha vs State Of Haryana on 13 July, 2009

Punjab-Haryana High Court
Radhi @ Pitam @ Radha vs State Of Haryana on 13 July, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                                Crl. Misc No. M-14927 of 2009
                                Date of decision : 13.07.2009


Radhi @ Pitam @ Radha
                                                          ....Petitioner

                                       V/s


State of Haryana
                                                          ....Respondent

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. Jagdish Manchanda, Advocate
for the petitioner.

Mr. Rattan Brar, AAG Haryana.

Mr. Pawan Girdhar, Advocate
for the complainant.

RAJAN GUPTA J. (ORAL)

Learned counsel for the State submits that pursuant to order

dated 29.05.2009, passed by this Court, petitioner has joined the

investigation and is no longer required for custodial interrogation.

In view of this, the instant petition is allowed. The petitioner is

granted the concession of anticipatory bail subject to the conditions as

envisaged under Section 438(2) Cr.P.C.

13.07.2009                                                (RAJAN GUPTA)
Ajay                                                         JUDGE