IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
Criminal Misc.48255-M of 2008
DATE OF DECISION : NOVEMBER 25, 2008
SULAKHAN SINGH ....... PETITIONER(S)
VERSUS
STATE OF PUNJAB .... RESPONDENT(S)
CORAM : HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: Mr. Veneet Sharma, Advocate, for the petitioner(s).
Mr. KS Sidhu, DAG, Punjab.
AJAI LAMBA, J. (Oral)
For the reasons given while deciding Criminal Miscellaneous
No.28457-M of 2008 (Amarjit Singh alias Ballu v. State of Punjab), this
petition is allowed and interim order dated 10.10.2007 is made absolute
subject to the following conditions:-
i) the petitioner shall make himself available for interrogation
as and when required;
ii) the petitioner shall not directly or indirectly make any
inducement, threat or promise to any person acquainted with
the facts of the case so as to dissuade him from disclosing
such facts to the Court or to any police officer; and
iii)the petitioner shall not leave India without the previous
permission of the Court.
November 25, 2008 ( AJAI LAMBA ) Kang JUDGE