High Court Punjab-Haryana High Court

Baldev Singh vs State Of Punjab on 27 November, 2008

Punjab-Haryana High Court
Baldev Singh vs State Of Punjab on 27 November, 2008
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                             CHANDIGARH.



                                           Criminal Misc.28177-M of 2008

                            DATE OF DECISION : NOVEMBER 27, 2008




BALDEV SINGH                                         ....... PETITIONER(S)

                                 VERSUS

STATE OF PUNJAB                                      .... RESPONDENT(S)



CORAM : HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: Mr. Sunil Agnihotri, Advocate, for the petitioner(s).
         Mr. Shilesh Gupta, DAG, Punjab.


AJAI LAMBA, J. (Oral)

This petition under Section 439, Code of Criminal Procedure,
seeks bail for Baldev Singh son of Joginder Singh in FIR No.16 dated
28.4.2008 under Sections 326, 324, 325, 148, 149, Indian Penal Code,
Police Station, Hajipur, Tehsil Mukerian, District Hoshiarpur.

Learned counsel for the petitioner contends that the challan has
already been presented; the investigation has already been concluded; the
petitioner has been in custody for nearly 6 months; no purpose in law
would be served by further custody of the petitioner and the co-accused
have already been released on bail.

Considering the facts and circumstances of the case, given
hereinabove, the petition is allowed.

Bail to the satisfaction of CJM, Hoshiarpur.

November 27, 2008                                          ( AJAI LAMBA )
Kang                                                               JUDGE