High Court Punjab-Haryana High Court

Tirath Singh And Another vs State Of Punjab on 30 May, 2009

Punjab-Haryana High Court
Tirath Singh And Another vs State Of Punjab on 30 May, 2009
Criminal Misc. No. M-14199 of 2009                                  1




         In the High Court of Punjab and Haryana, at Chandigarh.



                  Criminal Misc. No. M-14199 of 2009

                     Date of Decision: 30.5.2009


Tirath Singh and Another
                                                           ...Petitioners
                                Versus
State of Punjab
                                                         ...Respondent


CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.


Present: Mr. Deepak Gupta, Advocate
         for Mr. N.P.S. Mann, Advocate
         for the petitioners.

         Mr. Mehardeep Singh, Deputy Advocate
         General, Punjab, for the State.


Kanwaljit Singh Ahluwalia, J. (Oral)

The present petition has been preferred under Section 438

Cr.P.C. seeking pre-arrest bail to the petitioners in case FIR No. 11

dated 16.2.2009 registered at Police Station Sherpur, District Sangrur,

under Sections 307, 324, 323, 148 & 149 IPC.

Counsel for the State, on instructions from Pritam Singh,

Assistant Sub Inspector, has submitted that before registration of the

case, a case of rape was instituted against the petitioners wherein they

have been found innocent by the concerned Deputy Superintendent of

Police, and the cancellation report is pending before the Senior

Superintendent of Police, for consideration.
Criminal Misc. No. M-14199 of 2009 2

In the present case, it has been stated that petitioners have

caused no injuries; they were empty handed and they caught hold of

Jaswinder Singh, complainant.

Counsel for the State, on instructions from Pritam Singh,

Assistant Sub Inspector, has submitted that petitioners are not required

for custodial interrogation.

In view of this, petitioners are ordered to be released on bail to

the satisfaction of the Arresting Officer, till filing of the report under

Section 173 Cr.P.C. On submission of report under Section 173 Cr.P.C.

petitioners shall be permitted to furnish regular bail-bonds to the

satisfaction of the Court concerned.

With the observations made above, the present petition is

disposed off.

(Kanwaljit Singh Ahluwalia)
Judge
May 30, 2009
“DK”