High Court Punjab-Haryana High Court

Shiv Singh vs State Of Punjab on 16 January, 2009

Punjab-Haryana High Court
Shiv Singh vs State Of Punjab on 16 January, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH



                         Criminal Misc. -M No. 11 of 2009 (O&M)
                         Date of decision : January 16, 2009


Shiv Singh                            ....Petitioner
                         versus

State of Punjab                       ....Respondent


Coram:       Hon'ble Mr. Justice Pritam Pal


Present :    Ms. Naiya Gill, Advocate for the petitioner
             Mr. KD Sachdeva, DAG Punjab


Pritam Pal,J. (Oral)

Petitioner has brought this petition under section 438 of the

Code of Criminal Procedure for seeking anticipatory bail in case FIR No.29

dated 3.11.2008 under sections 409, 420, 465, 471, 120-B IPC and 13(1)

(D) R/W 13(2) PC Act registered at Police Station Vigilance Bureau,

Ludhiana.

Learned State counsel has fairly stated that the petitioner has

already joined the investigation and nothing is to be recovered from him. He

is simply bidder in auction of the Panchayat land.

In this view of the matter, order dated 1.1.2009 whereby

interim anticipatory bail was granted to the petitioner by this Court, is made

absolute.

Criminal Misc. stands disposed of.



                                                       ( Pritam Pal )
January 16, 2009                                             Judge
  'dalbir'