High Court Punjab-Haryana High Court

Raj Singh Alias Raju vs State Of Punjab on 6 March, 2009

Punjab-Haryana High Court
Raj Singh Alias Raju vs State Of Punjab on 6 March, 2009
Criminal Misc. No. M-4662 of 2009                                    1




     In the High Court of Punjab and Haryana, at Chandigarh.


                  Criminal Misc. No. M-4662 of 2009

                       Date of Decision: 6.3.2009


Raj Singh alias Raju
                                                            ...Petitioner
                                Versus
State of Punjab
                                                         ...Respondent


CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.


Present: Mr. L.M. Gulati, Advocate
         for the petitioner.

         Mr. Mehardeep Singh, Assistant Advocate
         General, Punjab, for the State.


Kanwaljit Singh Ahluwalia, J. (Oral)

On 18.2.2009, this Court had passed the following order:-

“Counsel for the petitioner contends that

injury, which has been declared dangerous to life, is

attributed to son of the petitioner Murli @ Inderjit

Singh. Petitioner is said to have handed over his

Gatra Kirpan to his son, with which injury was

caused. Counsel has further submitted that Murli @

Inderjit Singh is in custody since 25th December,

2008. Besides this, counsel has relied upon

compromise (Annexure P2). It has been further

submitted that occurrence in the present case has
Criminal Misc. No. M-4662 of 2009 2

taken place on 28th October 2008 and FIR was

registered after a delay of 44 days, i.e. on 12th

December, 2008.

Issue notice of motion for 6th March, 2009.

In the event of arrest, petitioner shall be

released on interim bail to the satisfaction of the

arresting officer. However, petitioner shall join

investigation as and when called for. Petitioner shall

abide by the conditions specified under Section 438

(2) Cr.P.C.”

Counsel for the State, on instructions from Vijay Kumar, Head

Constable, Police Station Islamabad, District Amritsar, submitted that

petitioner has joined investigation and his custodial interrogation is not

called for.

For the reasons stated in the order dated 18.2.2009 passed by

this Court and statement made by counsel for the State, interim pre-

arrest bail granted to the petitioner is affirmed till filing of the report

under Section 173 Cr.P.C. On submission of report under Section 173

Cr.P.C. petitioner shall furnish regular bail-bonds to the Court

concerned.

With these observations, present petition is disposed off.

(Kanwaljit Singh Ahluwalia)
Judge
March 6, 2009
“DK”