High Court Punjab-Haryana High Court

Rakesh @ Khopri vs State Of Haryana on 26 November, 2009

Punjab-Haryana High Court
Rakesh @ Khopri vs State Of Haryana on 26 November, 2009
         IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH.

                                    Criminal Misc. No.M-23910 of 2009 (O&M)

                                    Date of Decision: 26.11.2009.
Rakesh @ Khopri

                                                     ....Petitioner

              Versus

State of Haryana
                                                      ...Respondent

CORAM : Hon'ble Mr. Justice Rajesh Bindal

Present:-     Ms. Sharmila Sharma, Advocate
              for the petitioner.

              Ms. Ritu Punj, DAG Haryana.

RAJESH BINDAL J.

                       ****

Prayer in the present petition is for grant of regular bail to the

petitioner who is accused in FIR No. 25 dated 14.2.2009, registered under

Sections 392,394, IPC at Police Station Sector 14, Panchkula.

Learned counsel for the State pointed out that out of total 13

witnesses, 8 have already been examined, 3 have been left out and only 2

witnesses namely Investigating Officer and Doctor remained to be examined and

the trial is fixed for 2.12.2009.

Considering the stage of the trial which is nearing conclusion I do

not find any reason to grant bail to the petitioner at this stage.

The petition is accordingly dismissed.




                                                       (RAJESH BINDAL)
26.11.2009                                                  JUDGE
Reema