High Court Punjab-Haryana High Court

Bhagwan Singh And Others vs State Of Haryana on 27 July, 2011

Punjab-Haryana High Court
Bhagwan Singh And Others vs State Of Haryana on 27 July, 2011
                 IN THE HIGH COURT OF PUNJAB AND HARYANA
                          AT CHANDIGARH
                          Criminal Misc. No. M-21069 of 2011 (O&M)
                          Date of decision: 27.7.2011

Bhagwan Singh and others
                                                       .. Petitioners
                v.

State of Haryana
                                            .. Respondent
CORAM:          HON'BLE MR. JUSTICE RAJESH BINDAL

Present:        Mr. Jagjeet Beniwal, Advocate for the petitioners.
                Mr. Subhash Godara, Additional Advocate General, Haryana.
                Mr. Salil Bali, Advocate for the complainant.

                                   ...

Rajesh Bindal J.

The petitioners were initially released on regular bail on
5.8.2010 by this court. However, later on it was found that wrong medico-
legal report was procured from the doctor. He created one injury on the
person of one of the injured, namely, Jaibir Singh showing an offence
under Section 307 IPC. This fact came to the notice of the prosecution
later on. The aforesaid doctor was also arrested on 25.2.2011 and FIR
under the Prevention of Corruption Act, 1988 was registered against him
and the provisions of the aforesaid Act were also added in the FIR
registered against the petitioners. When the petitioners were earlier granted
bail by this court, offence under the aforesaid sections had not been
invoked.

Considering the allegations as stand today, I do not find this to
be a fit case for grant of pre-arrest bail to the petitioners. The petitioners
may appear before the court below on the date already fixed and seek
regular bail.

The petition stands dismissed.

(Rajesh Bindal)
Judge

27.7.2011/mk