High Court Punjab-Haryana High Court

Ved Vyas vs State Of Punjab on 16 April, 2009

Punjab-Haryana High Court
Ved Vyas vs State Of Punjab on 16 April, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                                 Crl. Misc No. M-34204 of 2008
                                 Date of decision : 16.04.2009


Ved Vyas
                                                           ....Petitioner

                                       V/s


State of Punjab
                                                           ....Respondent.

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

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

Mr. Shailesh Gupta, DAG Punjab.

RAJAN GUPTA J. (ORAL)

Pursuant to order dated 20.03.2009, passed by this Court, an

affidavit of Senior Superintendent of Police, Jalandhar has been filed which

is taken on record.

Learned counsel for the State submits that investigation of the

case is at present is pending with the Superintendent of Police (Crime).

According to the counsel, Additional DGP, Crime, Punjab Annexure P-2

has directed the said officer to conduct the investigation. Thus, for all

intents and purposes, Superintendent of Police (Crime) is investigating

officer of the case now. Learned counsel for the State further submits that

the contents of the earlier affidavit filed by the investigating officer were

incorrect for which an unconditional apology has been tendered by Senior

Superintendent of Police, Jalandhar in the affidavit aforesaid.

In view of the submission made by learned counsel for the State

no further action is called for as regards the investigation.

As regards the query of the Court regarding delay in
Crl. Misc No. M-34204 of 2008 -2-

investigation, the FIR being of year 2005, learned counsel for the State

submits that investigation of the case shall be completed expeditiously and

positively within three months.

As regards prayer for anticipatory bail, learned counsel for the

State, on instructions from S.I. Harvinder Singh, who is present in Court

submits that pursuant to order dated 24.12.2008, passed by this Court,

petitioner has already joined the investigation and is not required for

custodial interrogation.

In view of the statement made by learned counsel for the State,

order dated 24.12.2008 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.

16.04.2009                                              (RAJAN GUPTA)
Ajay                                                       JUDGE