High Court Punjab-Haryana High Court

Sandeep vs State Of Haryana on 21 July, 2009

Punjab-Haryana High Court
Sandeep vs State Of Haryana on 21 July, 2009
Criminal Misc. No. M-3399 of 2009                                     -1-

      IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH
                         ****
                                   Criminal Misc. No. M-3399 of 2009
                                      Date of Decision:21.07.2009

Sandeep
                                                         .....Petitioner
            Vs.

State of Haryana
                                                         .....Respondent


CORAM:- HON'BLE MR. JUSTICE HARBANS LAL

Present:-   Mr. Deepak Gupta, Advocate for the petitioner.

            Mr. Amit Kaushik, Assistant Advocate General, Haryana.
                         ****
HARBANS LAL, J.

This petition has been moved by Sandeep under Section 439 of

Cr.P.C seeking his regular bail in case FIR No.89 dated 13.6.2007

registered under Sections 302/323/34 IPC at Police Station Israna, District

Panipat.

The facts in brief are that this case was registered on the basis

of the statement of Rajesh in the terms that today (referring to 13.6.2007) in

the afternoon, my brother had gone to the tubewell for taking bath near

canal fields and earlier in the morning, I was irrigating my fields with the

water of canal. Pardeep and Jaideep had a talk with me. On this, I came

back to my home. Due to this revenge, Sandeep (referring to the petitioner)

and Pardeep had beaten up Rakesh who came back to the house and told us

about this episode. In the same evening at about 5:00/ 6:00 P.M., Dilbag

armed with lathi, Jaideep holding a jelly, Sandeep (petitioner) armed with

lathi and Pardeep came in front of our house. Dilbag raised a lalkara and
Criminal Misc. No. M-3399 of 2009 -2-

said come out from the house and he will teach a lesson for irrigating the

fields with water and by saying so, Jaideep who was having a jelly in his

hand gave a blow on the left side of the chest of my father Raghbir Singh

who was smoking Hukka by sitting near the door. I and my brother Rakesh

immediately ran to save him. Then Jaideep gave a jelly blow to my brother

Rakesh. Sandeep and Pardeep gave lathi blows on the back and my arms.

After receipt of injuries, my father had fallen down. My father succumbed

to the injuries outside the Civil Hospital, Panipat.

The learned State Counsel urged with great vehemence that the

prosecution has concluded its evidence and the trial has been fixed for

examining the accused under Section 313 of Cr.P.C and that being so, no

case is made out for admitting bail to the petitioner. As against this, the

learned counsel for the petitioner submitted that the petitioner being in

custody since long may be released on bail.

In view of the submission made by the learned State Counsel,

no case is made out for bestowing the concession of bail upon the petitioner.

Consequently, this petition is dismissed.

July 21, 2009                                          ( HARBANS LAL )
renu                                                        JUDGE