High Court Punjab-Haryana High Court

Raju & Others vs State Of Punjab on 21 November, 2008

Punjab-Haryana High Court
Raju & Others vs State Of Punjab on 21 November, 2008
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                   Criminal Miscellaneous No. M-25091 of 2008
                               Date of Decision: November 21, 2008


Raju & Others
                                                        .....PETITIONER(S)

                                VERSUS


State of Punjab
                                                      .....RESPONDENT(S)
                            .      .      .


CORAM:            HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -        Mr. Sukhdeep Singh Sidhu, Advocate,
                  for the petitioners.

                  Mr. Kamaldeep Singh Sidhu,                    Deputy
                  Advocate General, Punjab.


                            .      .      .

AJAI LAMBA, J (Oral)

                  This   petition         has        been    filed    under

Section 438 Cr.P.C. for grant of anticipatory bail in

FIR No.80 dated 2.9.2008 lodged for offences under

Section(s) 452, 354, 323,34 IPC with Police Station,

Raman, District Bathinda.

Learned counsel for the petitioners

contends that the injury caused was minor in nature.

There is a cross version and the complainant side is

also being proceeded against. The petitioners have

already joined investigation.

Learned counsel for the respondent-

State, on instructions from Dharamvir Singh, Head
Crl. Misc. No. M-25091 of 2008 [2]

Constable, states that indeed the petitioners have

joined investigation and are not required for further

investigation at this stage.

In view of the above, this petition is

allowed.

Order dated 25.9.2008 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)
November 21, 2008                                               JUDGE
avin