High Court Punjab-Haryana High Court

Surjit Singh vs State Of Punjab on 8 July, 2009

Punjab-Haryana High Court
Surjit Singh vs State Of Punjab on 8 July, 2009
  CRM No. M-9208 of 2009                         1

     IN THE HIGH COURT FOR THE STATES OF PUNJAB &
               HARYANA AT CHANDIGARH.

                                 CRM No. M-9208 of 2009 (O&M)
                                 Date of decision: 8.7.2009

Surjit Singh                                         ...Petitioner
                              Versus
State of Punjab                                      ...Respondent

CORAM:         HON'BLE MR. JUSTICE RAJAN GUPTA

Present:       Mr. Raman Mohinder, Advocate, for the petitioner.

Rajan Gupta, J.

Learned counsel for the petitioner submits that the

petitioner is in incarceration for last about seven months. According to

the counsel, two prosecution witnesses have been examined and both

have been declared hostile. Moreover, the petitioner has been attributed

a stick (danda) blow on the head of the mother of the complainant.

Learned counsel for the State has opposed the bail

application on the ground that allegations against the petitioner are

serious in nature.

Keeping in view the facts and circumstances of the case, no

useful purpose will be served by detaining the petitioner in custody

during the pendency of the trial as the trial may take long time to

conclude. So, without expressing any opinion on the merits of the case,

this petition is allowed and the petitioner is directed to be released on

bail to the satisfaction of Chief Judicial Magistrate/Duty Magistrate,

Sangrur.


                                                (RAJAN GUPTA)
July 08, 2009                                        JUDGE
'rajpal'