IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc.No.3127 of 2009 (O&M)
Date of Decision 02.03.2009
Balwant Singh
......Petitioner
VERSUS
State of Haryana
......Respondent
CORAM:- HON'BLE MR. JUSTICE PRITAM PAL
Present: Mr.A.S.Sullar, Advocate,
for the petitioner.
Mr.Vikas Chaudhary, A.A.G., Haryana,
for the respondent-State.
*****
PRITAM PAL, J(ORAL):
Petitioner Balwant Singh has brought this petition under
Section 439 of the Code of Criminal Procedure for seeking regular bail in
case F.I.R.No.15 dated 10.03.2008 under Sections 406, 420, 409, 467, 471,
120-B I.P.C., registered at Police Station S.V.B., Hisar.
Allegations against the petitioner are that he, being an attesting
witness, identified wrong person. Learned counsel for the petitioner
submits that the main accused of this case namely Jagdish Kalia has already
been released on bail by the Court of Sessions. The petitioner is in custody
since 31.12.2008.
In the given facts and circumstances and without commenting
on the merits of this case, the petitioner is ordered to be released on bail on
his furnishing bail/surety bonds to the satisfaction of the Trial Court.
Criminal Misc. is disposed of.
March 02, 2009 (PRITAM PAL) mamta-II JUDGE