IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Criminal Misc. -M No. 804 of 2009 (O&M)
Date of decision : March 09, 2009
Rashpal Singh and others ....Petitioners
versus
State of Punjab
....Respondent
Coram: Hon'ble Mr. Justice Pritam Pal
Present : Mr. RK Girdhar, Advocate for the petitioners
Mr. Rajesh Bhardwaj, Addl. AG, Punjab
Pritam Pal,J. (Oral)
Petitioners have brought this petition under section 438 of the
Code of Criminal Procedure for seeking anticipatory bail in case FIR No.65
dated 18.8.2008 under sections 323, 324, 325, 452, 148, 149, 326 IPC
registered at Police Station Bariwala Distt. Muktsar.
Learned State counsel has fairly stated that the petitioners have
already joined the investigation and nothing is to be recovered from them.
In this view of the matter, order dated 16.1.2009 whereby
interim anticipatory bail was granted to the petitioners by this Court, is
made absolute.
Criminal Misc. stands disposed of.
( Pritam Pal )
March 09, 2009 Judge
'dalbir'