IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-360 of 2009 (O&M)
Date of decision : 10.03.2009
Ravinder Singh @ Ravi and another
....Petitioners
V/s
State of Punjab
....Respondent.
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Karanjit Singh, Advocate
for the petitioners.
Mr. Sartaj Singh Gill, DAG Punjab.
RAJAN GUPTA J. (ORAL)
Learned counsel for the petitioners submits that pursuant to
order dated 08.01.2009, petitioners have already joined the investigation.
According to the counsel Section 307 IPC was added only because of fire in
the air by a pistol. The said fire has been attributed to Avtar Singh who has
already been arrested by the police.
Learned counsel for the State, on instructions from ASI
Balwant Singh, who is present in Court, affirms the fact of petitioners
having joined the investigation and submits that they are no longer required
for custodial interrogation.
In the facts and circumstances of the case, order dated
08.01.2009, passed by this Court granting ad-interim anticipatory bail to the
petitioners is hereby made absolute, subject to the conditions as envisaged
under Section 438(2) Cr.P.C.
10.03.2009 (RAJAN GUPTA) Ajay JUDGE