High Court Punjab-Haryana High Court

Suresh vs State Of Haryana on 20 July, 2009

Punjab-Haryana High Court
Suresh vs State Of Haryana on 20 July, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA
                      AT CHANDIGARH.

                                   Criminal Misc. No.M-11608 of 2009 (O&M)

                                   Date of Decision: 20.7.2009.

Suresh
                                                     ....Petitioner

              Versus

State of Haryana
                                                     ...Respondent

CORAM : Hon'ble Mr. Justice Rajesh Bindal

Present:-     Mr. Jitender Dhanda, Advocate
              for the petitioner.

              Ms. Ritu Punj, DAG Haryana.

RAJESH BINDAL J.

                       ****

Learned counsel for the petitioner submits that the petitioner has

attributed injury to one of the person which was found to be simple in nature. He

has not been attributed any injury to the deceased. He is in custody since

January 15, 2008. The trial is still at the initial stage and its completion is likely

to take some time. Accordingly, it is directed that pending trial, the petitioner

shall be released on bail on his furnishing of bail bonds to the satisfaction of

Chief Judicial Magistrate/Duty Magistrate, Hisar.

The petition stands disposed of.




                                                  (RAJESH BINDAL)
20.7.2009                                              JUDGE
Reema