CRM-M 27866 of 2009 -1-
IN THE PUNJAB AND HARYANA HIGH COURT AT CHANDIGARH
CRM-M 27866 of 2009
Date of Decision: 3.11.2009
Naresh Kumar and another
..Petitioners.
Vs.
State of Haryana
..Respondent.
CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR JAIN
Present : Mr.Sachin Mittal, Advocate for the petitioners.
Mr.Narender Sura, AAG Haryana for the respondent/State.
RAKESH KUMAR JAIN, J. (Oral)
This is a petition under Section 439 Cr.P.C. for regular bail
vide FIR No.147 dated 30.6.2009 under Sections 323, 324, 326, 506, 34 IPC
at Police Station Tauru.
Counsel for the petitioners has submitted that injury which has
caused paralysis to Mahender Singh is attributed to Gyanesh whereas injury
attributed to petitioner No.1 is to Rakesh Kumar and is simple in nature
whereas the injury attributed to petitioner No.2 Vijay Kumar caused to
Mahender Singh is on the hip which too, is simple injury. It is further
submitted that the petitioners are in custody since 12.8.2009 and nothing is
to be recovered from them.
After hearing the learned counsel for the petitioners and
keeping in view the facts and circumstances of this case, the present bail
application is allowed. The petitioners are directed to be released on bail on
their furnishing bail bonds to the satisfaction of the Court of Chief Judicial
Magistrate/Illaqa Magistrate Gurgaon.
CRM-M 27866 of 2009 -2-
The petition is disposed of.
(Rakesh Kumar Jain)
3.11.2009 Judge
Meenu