High Court Punjab-Haryana High Court

Bhajan Singh vs The State Of Punjab on 16 January, 2009

Punjab-Haryana High Court
Bhajan Singh vs The State Of Punjab on 16 January, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH

                                         Crl. Misc. No.: M-29757 of 2008

                                         Date of Decision : 16.1.2009

Bhajan Singh                                       ...Petitioner

                              Versus

The State of Punjab                                ...Respondent

CORAM:HON'BLE MR. JUSTICE M.M.S.BEDI

Present: Mr. Rajesh Bhatejha, Advocate,
         for the petitioner.

            Mr. R.S.Rawat, AAG, Punjab,
            for the respondent-State.

M.M.S.BEDI, J. (ORAL)

The petitioner alongwith others have attacked on the police

party with an intention to kill the members of police party. The petitioner

has been in custody since 6.5.2007 merely because he was declared

proclaimed offender. The period of detention already suffered by the

petitioner will certainly have a deterrent affect upon the petitioner not to

abscond during the period of trial. The trial is likely to take a long time,

as no witness has been examined by the trial Court till date, after framing

of charges.

The petition is allowed and the petitioner is ordered to be

released on bail on furnishing bail bonds/surety bonds to the satisfaction

of the trial Court.

16.1.2009                                            (M.M.S.BEDI)
Vimal                                                  JUDGE