High Court Punjab-Haryana High Court

Gurinder Singh Alias Gurwinder @ … vs State Of Punjab on 3 May, 2011

Punjab-Haryana High Court
Gurinder Singh Alias Gurwinder @ … vs State Of Punjab on 3 May, 2011
CRM-M-8534 of 2010 (O&M)
                                                                             -1-

    IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                   CHANDIGARH

                                CRM-M-8534 of 2010 (O&M)
                                Date of decision: 03.05.2011

Gurinder Singh alias Gurwinder @ Kintu
                                                                   ....Petitioner
                                Versus

State of Punjab
                                                                ....Respondent

CORAM: HON'BLE MR. JUSTICE ALOK SINGH

Present: - Mr. Ritesh Pandey, Advocate, for the petitioner.
           Ms. Bhavna Gupta, DAG, Punjab.


          1.Whether Reporters of local papers may be allowed to see the judgment?
          2.Whether to be referred to the Reporters or not?
          3.Whether the judgment should be reported in the Digest?

                     *****

ALOK SINGH, J (ORAL)

Present petition is filed seeking regular bail in case FIR

No.182 dated 29.9.2009 under Sections 302/450/323/148/149 IPC,

Police Station Civil Line Batala Police District Batala.

Learned counsel for the petitioner states that petitioner is not

said to have caused any injury on the person of the deceased; petitioner

is said to have caused injuries to the witnesses of the incident. Learned

counsel has further argued that deceased is reported to have died

because of cardiac arrest.

Ms. Bhavna Gupta, DAG, Punjab has opposed the bail

application, however, accused Lucky has been enlarged on bail and

petitioner has not caused any injury on the person of the accused.

Considering totality of the facts and circumstances of the case
CRM-M-8534 of 2010 (O&M)
-2-

more particularly that no injury on the person of the deceased is

attributed to the petitioner, petition is allowed. Let petitioner be

released on bail to the satisfaction of the learned Trial Court.

(Alok Singh)
Judge
May 03, 2011
R.S.