High Court Punjab-Haryana High Court

Shaukat Ali @ Ranja vs State Of Punjab on 19 February, 2009

Punjab-Haryana High Court
Shaukat Ali @ Ranja vs State Of Punjab on 19 February, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                               Crl. Misc No. M-28551 of 2008
                               Date of decision : 19.02.2009


Shaukat Ali @ Ranja
                                                         ....Petitioner

                                      V/s


State of Punjab
                                                         ....Respondent.

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. Mohd. Salim, Advocate for the petitioner.

Mr. Shailesh Gupta, DAG Punjab.

RAJAN GUPTA J. (ORAL)

Learned counsel for the petitioner submits that pursuant to

order dated 19.01.2009, petitioner has already joined the investigation.

However, this fact is controverted by learned counsel for the State. At the

same time, counsel for the State submits that petitioner is not required for

custodial interrogation.

Learned counsel for the petitioner further submits that

petitioner has married to the daughter of the complainant and they are now

living together at the moment. Learned counsel for the State, on

instructions from Head Constable Gurmit Singh, who is present in Court

does not dispute this fact.

In the facts and circumstances of the case order dated

05.11.2008, passed by this Court granting ad-interim bail to the petitioner is

hereby, made absolute, subject to the conditions as envisaged under Section

438(2) Cr.P.C.

19.02.2009                                               (RAJAN GUPTA)
Ajay                                                        JUDGE