High Court Punjab-Haryana High Court

Yaqoob Masih vs State Of Punjab on 18 July, 2008

Punjab-Haryana High Court
Yaqoob Masih vs State Of Punjab on 18 July, 2008
      IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH
                   ****

Criminal Misc. No. M-7111 of 2008 (O&M)
Date of Decision:18.07.2008

Yaqoob Masih
…..Petitioner
Vs.

State of Punjab
…..Respondent

CORAM:- HON’BLE MR. JUSTICE RAJESH BINDAL

Present:- Mr. Sandeep Arora, Advocate for the petitioner.

Mr. Anter Singh Brar, DAG, Punjab.

****
RAJESH BINDAL J.

Learned counsel for the petitioner submits that the FIR in the
present was got recorded by the complainant on 6.4.2007 for an incident
which occurred in 2001. The petitioner was arrested on 13.11.2007 and is
in custody since then. The trial is going to take some time.

Be that as it may, without opining on the merits of the
controversy, it is directed that pending trial, the petitioner shall be released
on bail on furnishing of security to the satisfaction of Chief Judicial
Magistrate/ Duty Magistrate, Kapurthala.

The petition is disposed of.

July 18, 2008                                    ( RAJESH BINDAL )
renu                                                    JUDGE