High Court Punjab-Haryana High Court

Surinder Pal Singh vs State Of Punjab on 28 August, 2009

Punjab-Haryana High Court
Surinder Pal Singh vs State Of Punjab on 28 August, 2009
IN THE PUNJAB AND HARYANA HIGH COURT AT CHANDIGARH

                                     CRM M-16949 of 2009

                                     Date of Decision: 28.8.2009

Surinder Pal Singh
                                                  ..Petitioner.

Vs.

State of Punjab
                                                  ..Respondent.


CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR JAIN


Present :   Mr.J.B.S.Gill, Advocate for the petitioner.

            Mr.Ranbir Singh Rawat, AAG Punjab for the respondent/State.

RAKESH KUMAR JAIN, J. (Oral)

Counsel for the petitioner submits that the petitioner has joined

the investigation. This fact is admitted by the counsel for the State, on

instructions received from ASI Gurdip Singh. It is submitted by the counsel

for the State that as per the statement of injured recorded under Section 161

Cr.P.C. the petitioner has not given Kirpan blow on the head of the injured.

He further submits that the petitioner was absconding since long time and if

bail is confirmed, he may misuse the concession of bail.

Since the petitioner has joined the investigation, therefore,

order dated 25.6.2009 is hereby made absolute. He shall keep on joining the

investigation as and when called for. He shall also abide by the provisions

of Section 438(2) Cr.P.C.

The petition is disposed of.




                                           (Rakesh Kumar Jain)
28.8.2009                                        Judge
Meenu