High Court Punjab-Haryana High Court

`Swinder Singh Lambardar vs State Of Punjab on 24 April, 2009

Punjab-Haryana High Court
`Swinder Singh Lambardar vs State Of Punjab on 24 April, 2009
      In the High Court of Punjab and Haryana at Chandigarh


                               Crl. Misc. No. M- 5936 of 2009
                               Date of Decision:April 24, 2009


`Swinder Singh Lambardar


                                            ---Petitioner


                   versus

State of Punjab


                                            ---Respondent

Coram:       HON'BLE MRS. JUSTICE SABINA

                  ***

Present:     Mr. Ranjit Sharma,Advocate,
             for the petitioner

             Mr. Aman Deep Singh Rai, AAG,Punjab

                   ***


SABINA, J.

At the time of issuance of notice of motion, following order

was passed by this Court on 3.3.2009:-

“Notice of motion for 24.4.2009.

In the meantime, in the event of arrest, the

petitioner be admitted to interim bail subject to his furnishing

personal bonds and surety to the satisfaction of the Arresting

Officer. However, he shall join the investigation as and when

called and shall abide by the provisions of Section 438(2)

Cr.P.C.”

Crl. Misc. No. M- 5936 of 2009 -2-

Learned State counsel, who is assisted by SI Surjit Singh, has

submitted that the petitioner has joined investigation.

Since the petitioner has joined investigation, without

expressing any opinion on the merits of the case, interim bail granted by

this Court on 3.3.2009, is made absolute.

Criminal Misc. petition stands disposed of accordingly.

(SABINA)
JUDGE

April 24, 2009
PARAMJIT