IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
CRM No. M-2682 of 2011 (O&M)
Rakesh Kumar Goel
... Petitioner
vs
Union Territory, Chandigarh
... Respondent
Coram Hon'ble Mr. Justice Rajesh Bindal
Present: Mr. Rakesh Gupta, Advocate, for the petitioner.
Mr. P. K. Khindria, Advocate, for UT Chandigarh.
Mr. Aman Singla, Advocate, for the complainant.
Rajesh Bindal, J.
The petitioner is an accused in case FIR No. 128 dated 15.6.2010
under Sections 420, 120-B IPC, registered at Police Station Sector-3, Chandigarh.
The prayer is for grant of regular bail. He is in custody since 25.7.2010.
The other co-accused namely Vikas Goel, who was also arrested
along with the petitioner was released on bail on 16.11.2010 by this court. The
offences are triable by Magistrate which is likely to take some time to conclude.
Considering the aforesaid facts, I deem it appropriate to direct
release of the petitioner on bail. The petitioner be released on bail subject to
furnishing of bail bonds to the satisfaction of Chief Judicial Magistrate / Duty
Magistrate, Chandigarh.
The petition stands disposed of.
5.7.2011 (Rajesh Bindal) vs Judge