High Court Punjab-Haryana High Court

Biyas Dev And Another vs State Of Punjab on 10 December, 2009

Punjab-Haryana High Court
Biyas Dev And Another vs State Of Punjab on 10 December, 2009
CRM No. M 30145 of 2009                                                     1



     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH
                                       --

                                 CRM No. M 30145 of 2009
                                 Date of decision: 10.12.2009


Biyas Dev and another                                     ........ petitioners

            Versus

State of Punjab                                            .......Respondent(s)


Coram:      Hon'ble Ms Justice Nirmaljit Kaur
                     -.-


Present:    Mr. Mohinder Singh Joshi, Advocate with
            Mr. Harmesh Lal Rayat, Advocate
            for the petitioner

            Mr. K S Pannu, Deputy Advocate General, Punjab
            for the respondent

            Mr. Indresh Goel, Advocate
            for the complainant
                   -.-

      1.    Whether Reporters of local papers may be
            allowed to see the judgement?

      2.    To be referred to the Reporter or not?

      3.    Whether the judgement should be reported in
            the Digest?

Nirmaljit Kaur, J. (Oral)

Prayer in this petition is made to the grant of regular bail under

Section 439 Cr.P.C. to the petitioners in FIR No. 278 dated 02.07.2009

registered under Section 342, 326, 341, 506, 148, 149 of Indian Penal Code at

Police Station Phase I Mohali.

It is stated that the challan has already been presented. The
CRM No. M 30145 of 2009 2

petitioners are in custody since 13.09.2009.

In view of the above, the petitioners be released on bail to the

satisfaction of Illaqa Magistrate/Duty Magistrate, Mohali.

Disposed of accordingly.

(Nirmaljit Kaur)
Judge
December 10, 2009
mohan