High Court Punjab-Haryana High Court

Sunny Kumar @ Sunny vs State Of Punjab on 10 February, 2009

Punjab-Haryana High Court
Sunny Kumar @ Sunny vs State Of Punjab on 10 February, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                                Crl. Misc No. M-30906 of 2008
                                Date of decision : 10.02.2009


Sunny Kumar @ Sunny
                                                          ....Petitioner

                                      V/s


State of Punjab
                                                          ....Respondent.

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. JBS Gill, Advocate
for the petitioner.

Mr. Shailesh Gupta, DAG Punjab.

Mr. Sunil Agnihotri, Advocate
for the complainant.

RAJAN GUPTA J. (ORAL)

Learned counsel for the petitioner submits that petitioner has

been attributed a kick blow in the stomach of the complainant/injured.

Counsel further submits that injury on the spleen was detected later.

According to the counsel, petitioner has already joined the

investigation pursuant to order dated 26.11.2008, passed by this Court. This

fact is not disputed by learned State counsel, who has made this statement

on instructions from H.C. Nirmal Singh, who is present in the Court.

In the facts and circumstances of the case, the petition is

allowed and the order dated 26.11.2008, 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