High Court Punjab-Haryana High Court

Naresh Kumar vs State Of Haryana on 9 November, 2009

Punjab-Haryana High Court
Naresh Kumar vs State Of Haryana on 9 November, 2009
IN THE PUNJAB AND HARYANA HIGH COURT AT CHANDIGARH

                                      CRM-M 27938 of 2009

                                      Date of Decision: 9.11.2009

Naresh Kumar
                                                   ..Petitioner.
Vs.

State of Haryana
                                                   ..Respondent.

CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

Present : Mr.H.S.Tewatia, Advocate for the petitioner.

Mr.Amit Khatkar, AAG Haryana for the respondent/State.

RAKESH KUMAR JAIN, J.(Oral)

This is a petition under Section 439 of the Code of Criminal

Procedure, 1973 (for short `Cr.P.C.’) for grant of regular bail in case FIR

No.66 dated 22.5.2009 under Sections 147, 148, 323, 325, 326, 506 IPC

registered at Police Station Hassanpur, District Faridabad.

Counsel for the petitioner, inter alia, contends that the

petitioner is in custody since 20.7.2009 and the grievous injury is attributed

to co-accused Mahesh, who is also in custody. It is further stated that

challan has also been submitted before the trial Court.

After hearing the learned counsel for the parties, the present

petition is allowed. The petitioner is directed to be released on bail on his

furnishing bail bonds/surety bonds to the satisfaction of Illaqa

Magistrate/Duty Magistrate Faridabad.





                                          (Rakesh Kumar Jain)
9.11.2009                                       Judge
Meenu