High Court Punjab-Haryana High Court

Tarsem Lal & Others vs State Of Punjab on 3 February, 2009

Punjab-Haryana High Court
Tarsem Lal & Others vs State Of Punjab on 3 February, 2009
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                   Criminal Miscellaneous No. M-30029 of 2008
                                Date of Decision: February 03, 2009


Tarsem Lal & Others
                                                      .....PETITIONER(S)

                                 VERSUS


State of Punjab
                                                    .....RESPONDENT(S)
                             .     .      .


CORAM:            HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -        Mr. J.B.S. Gill, Advocate, for the
                  petitioners.

                  Mr.   H.S.  Brar,   Deputy   Advocate
                  General,    Punjab,    assisted    by
                  Mr. R.K. Dadwal, Advocate.


                             .     .      .

AJAI LAMBA, J (Oral)

                  This      petition          under      Section          438

Cr.P.C. prays for bail to the petitioners in case

FIR No.203 dated 7.10.2008 under Sections 326, 325,

324, 323, 452, 148, 149 IPC, Police Station, Model

Town, Hoshiarpur.

The petitioners, in this petition, are

Tarsem Lal, Baljit Singh @ Sonu and Mandeep Singh @

Monu. The allegations against the petitioners are in

the following terms:-

“… Then at about 6.30 P.M. I was present at shop
no.28 in sabzi Mandi where they came. Tarsem, Baljit,
Mandeep and three more unknown persons at once
entered the shop and seeing them I went to Chobara
then Mandip alias Monu gave a kirpan blow on me
which hit on my left leg. Then Baljit alias Sonu gave
Crl. Misc. No. M-30029 of 2008 [2]

datar blow on me which hit left side of my head then,
Tarsem gave Kirpan blow which hit on my left ear.
Thereafter three unknown persons and Santokh Singh
and out of them some one gave kirpan on my left
finger, I fell on the floor and while lying down the
assailants caused me more injuries with their weapons.
On raising raula the assailants ran away from the spot
with their weapons and during the occurrence the gold
chain around my neck and Rs.8250/- from the pocket of
my shirt and my mobile Nokia – 9914 9914026240 fell
and were not traced…”

Learned counsel for the petitioners

contends that only Mandeep Singh has been ascribed

injury on account of which Section 326 IPC has been

invoked. Mandeep Singh however is a juvenile. So far

as Tarsem Lal and Baljit Singh are concerned, they

have not been ascribed any such injury that would be

sufficient to invoke Section 326 IPC.

I have considered the contentions of

the learned counsel. Vide Order dated 18.11.2008,

the petitioners were required to show as to why

procedure as given out in Juvenile Justice (Care &

Protection of Children) Act, 2000 has not been

followed.

Learned counsel for the respondent-

State, on instructions from ASI Surdev Singh, has

informed the Court that petitioner, Mandeep Singh,

has not made any such application.

I have also considered the contention

of learned counsel for the petitioner that

petitioner Nos.1 and 2 have not been ascribed any

injury that would invite provisions of Section 326

IPC.

Considering the manner in which the
Crl. Misc. No. M-30029 of 2008 [3]

injuries were caused, on perusal of the extracted

portion of the FIR above and the weapon of offence

with which the petitioners were armed, I do not find

any ground to grant concession of bail to the

petitioners.

Dehors the role, as many as 12

injuries had been received by the injured including

5 grievance injuries.

The petition is dismissed.


                                                    (AJAI LAMBA)
February 03, 2009                                      JUDGE
avin