High Court Punjab-Haryana High Court

Vakil Chand vs State Of Haryana on 14 January, 2009

Punjab-Haryana High Court
Vakil Chand vs State Of Haryana on 14 January, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH.


                       Crl. Misc. No. M- 27 of 2009
                       Date of decision: January 14, 2009


Vakil Chand                        ---    Petitioner


            Versus

State of Haryana                   ----   Respondents

Before: Hon’ble Mr. Justice Rajan Gupta

Present: Mr. N.K.Sanghi, Advocate, for the petitioner.

Mr. Tarun Aggarwal, Senior DAG, Haryana.

Rajan Gupta, J (Oral).

Counsel for the petitioner submits that pursuant to order
dated 2-1-2009, the petitioner has joined the investigation and is no
longer required for further interrogation. He further contends that the
petitioner is not named in the FIR and the main injury on the person
of Harjit Singh has not been attributed to him.

Counsel for the State (on instructions from ASI Raj
Kumar, who is present in Court) does not dispute this legal position.

Keeping in view the totality of facts and circumstances of
the case, I am of the view that the petitioner deserves the
concession of anticipatory bail. Consequently the present petition is
allowed and the interim order dated 2-1-2009 is hereby made
absolute.

[Rajan Gupta]
Judge
January 14, 2009.

`ask’