High Court Punjab-Haryana High Court

Gurvinder Singh vs State Of Punjab on 12 November, 2009

Punjab-Haryana High Court
Gurvinder Singh vs State Of Punjab on 12 November, 2009
 CRM No. M-30503 of 2009                                  1



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

                                 CRM No. M-30503 of 2009 (O&M)
                                 Date of decision: 12.11.2009

Gurvinder Singh                                     ...Petitioner

                            Versus

State of Punjab                                   ...Respondent
CORAM:       HON'BLE MR. JUSTICE RAJAN GUPTA

Present:     Mr. A.S. Ahluwalia, Advocate, for the petitioner.
             Mr. Shailesh Gupta, DAG, Punjab.

Rajan Gupta, J (oral).

This is a petition under Section 439 Cr.P.C. seeking regular

bail in a case registered against the petitioner under Sections 307, 452,

323 read with Section 34 IPC at Police Station Balianwali, vide FIR

No.43 dated 29th August, 2009.

Learned counsel for the petitioner has argued that the

petitioner has been in custody for almost two years. The only injury

attributed to him is on the right arm of the complainant with a blunt

weapon. Learned counsel submits that injury attracting offence under

Section 307 is attributed to Tara Singh, who has already been arrested

and is in custody.

Learned counsel for the State has opposed the prayer for

bail on the ground that the allegations against the petitioner are serious

in nature.

CRM No. M-30503 of 2009 2

Keeping in view the facts and circumstances of the case and

period of incarceration already undergone by the petitioner and the fact

that the injury under Section 307 IPC is not attributed to him, 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 Gurvinder Singh is directed to be released on

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

Bathinda.

(RAJAN GUPTA)
JUDGE
November 12, 2009
‘rajpal’