Citation : 2023 Latest Caselaw 9344 P&H
Judgement Date : 4 July, 2023
2023:PHHC:083567 211(4) IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH CRM-M No.10395 of 2023 (O&M) Date of Decision: 04.07.2023 Paramveer Singh eves Petitioner Versus State of Punjab beceesee Respondent
CORAM: HON'BLE MR. JUSTICE RAJBIR SEHRAWAT
Present: Mr. P.S. Swaich, Advocate, for the petitioner.
Mr. Jaspal Singh Guru, AAG, Punjab.
RAJBIR SEHRAWAT, J. (QRAL)
The present petition has been filed under Section 438 of the Cr.P.C. seeking anticipatory bail to the petitioner in FIR No.18 dated 24.01.2023 registered under Sections 186, 353, 148, 149 of IPC at Police Station City Kharar, District SAS Nagar (Mohali).
Learned counsel for the petitioner submits that pursuant to the interim order dated 19.04.2023, the petitioner has joined the investigation.
Learned State counsel, being instructed by ASI Surjit Singh, submits that the petitioner has joined the investigation and is not required for further investigation.
In view of the above, the present petition is allowed. Interim
order dated 19.04.2023, passed by this Court, is made absolute.
(RAJBIR SEHRAWAT) 04.07.2023 JUDGE sandeep Whether Speaking/Reasoned_: Yes/No
SANDEEP GROVER Whether Reportable : Yes/No 2023.07.04 16:13
| attest to the accuracy and
integrity of this order/judgment.
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!