In the High Court of Punjab and Haryana at Chandigarh.
CRM No. M-18795 of 2009(O&M)
Decided on:- 26.08.2009
Amrit Pal singh and another ......Petitioners
Versus
State of Punjab .......Respondent
Coram Hon'ble Mr. Justice K. C. Puri
Present Mr. I. S. Mann, Advocate
for the petitioners.
Mr. K. S. Pannu, DAG, Punjab.
K. C. Puri, J.(Oral )
Petitioners no.1 and 2 – Amrit Pal Singh and Sukhwinder Singh
have moved an application for grant of regular bail in case FIR No.101
dated 1.7.2008, under Sections 308, 34 IPC, P. S Sadar, Muktsar, District
Muktsar.
As per allegations of the prosecution, Amrit Pal Singh,
petitioner no.1 gave blow on the back of Gurwinder Singh, injured which
injury was declared simple in nature. Whereas Sukhwinder Singh,
petitioner no.2 gave gandasi blow on the head of Gurwinder Singh.
So far as, petitioner no.1 is concerned, he has been attributed
simple injury. So, in my view, he is entitled for concession of bail.
Consequently, his bail application stands accepted.
Petitioner no.1 is ordered to be released on bail to the
satisfaction of trial Court.
So far as petitioner no.2 is concerned, learned counsel for the
petitioners does not want to press the petition qua Sukhwinder Singh,
petitioner no.2.
Therefore, bail application qua petitioner no.2 stands dismissed
as withdrawn.
August 26, 2009 ( K.C. Puri ) Mamta Judge