IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-29622 of 2008
Date of decision : 10.02.2009
Som Nath Malhotra
....Petitioner
V/s
State of Punjab
....Respondent.
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. P.S. Jammu, Advocate for the petitioner.
Mr. Shailesh Gupta, DAG Punjab.
RAJAN GUPTA J. (ORAL)
Learned counsel for the petitioner submits that pursuant to
order dated 12.11.2008, petitioner has already joined the investigation.
According to the counsel, entire dispute is of civil nature and civil suit is
also pending before the civil court.
Learned counsel for the State though does not dispute the fact
that petitioner had joined the investigation but submits that certain
recoveries are yet to be effected from the petitioner.
In the facts and circumstances of the case, I am of the
considered view that petitioner deserves the concession of bail.
Accordingly, it is directed that petitioner shall cooperate with the
investigating agency in every manner and the order dated 12.11.2008,
passed by this Court, granting ad-interim anticipatory bail to the petitioner
is hereby made absolute, subject to the conditions as envisaged under
Section 438(2) Cr.P.C.
10.02.2009 (RAJAN GUPTA) Ajay JUDGE