IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Criminal Miscellaneous No. M-24595 of 2008
Date of Decision: December 10, 2008
Raju & Another
.....PETITIONER(S)
VERSUS
State of Haryana
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. R.S. Mamli, Advocate, for the
petitioners.
Mr. Sidharth Sarup, Assistant
Advocate General, Haryana.
. . .
AJAI LAMBA, J (Oral)
This petition has been filed under
Section 438 Cr.P.C. for grant of anticipatory bail in
case FIR No.218 dated 7.7.2008 lodged for offences
under Section(s) 323, 452, 506, 427, 34 IPC with
Police Station, Sadar, Karnal.
Learned counsel for the petitioners
states that the petitioners have joined the
investigation.
Learned counsel for the respondent-
State, on instructions from Randhir Singh, Assistant
Sub Inspector, states that indeed the petitioners
have joined the investigation and are not required
for further investigation at this stage.
Crl. Misc. No. M- of 2008 [2]
In view of the above, the petition is
allowed.
Order dated 22.9.2008 is hereby made
absolute and it is directed that in the event of
arrest, the petitioners shall be enlarged on bail on
furnishing of bail bonds to the satisfaction of the
Arresting/Investigating Officer, subject to the
following conditions :-
“(i) The petitioners shall make themselves available
for interrogation as and when required;
(ii) The petitioners shall not directly or indirectly
make any inducement, threat or promise to any
person acquainted with the facts of the case so as to
dissuade him from disclosing such facts to the
Court or to any police officer; and
(iii) The petitioners shall not leave India without
the previous permission of the Court.”
This order shall enure till 10 days after the
petitioners receive a notice of filing of final
report u/s 173, Cr.P.C. within which period, they
would be at liberty to apply for regular bail.
(AJAI LAMBA)
December 10, 2008 JUDGE
avin