High Court Punjab-Haryana High Court

Lekh Singh vs State Of Punjab on 3 September, 2009

Punjab-Haryana High Court
Lekh Singh vs State Of Punjab on 3 September, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA
                       AT CHANDIGARH.

                                  Criminal Misc. No.M-13734 of 2009 (O&M)

                                  Date of Decision: 3.9.2009.

Lekh Singh
                                                   ....Petitioner

             Versus

State of Punjab
                                                    ...Respondent

CORAM : Hon'ble Mr. Justice Rajesh Bindal

Present:-    Mr. Narinder Singh, Advocate
             for the petitioner.

             Mr. Anter Singh Brar, Sr. DAG Punjab.

RAJESH BINDAL J.

                      ****

The petitioner is accused in FIR No. 75 dated 5.10.2003 registered
under Section 302 IPC at Police Station Badhni Kalan, District Moga. Initially
after investigation cancellation report was submitted. However, learned
Magistrate feeling dissatisfied with the report directed for further investigation.
After further investigation, the petitioner was found to be guilty of committing the
offence and challan was presented against him along with two other accused.

Learned counsel for the petitioner submitted that the petitioner was
merely working as Chowkidar in the village. He had called the deceased on the
asking of other accused for settlement of some land dispute. Besides that he did
not know anything about the case. Infact the deceased and other accused had
taken liquor together and thereafter the deceased had gone back to his home
where he died later. The other two co-accused namely Billu Singh and Lalli
Singh, with whom the deceased had allegedly taken liquor after he was called by
the petitioner have already been released on bail by this Court considering the
fact that the FIR was registered way back in October 2003 as they were
arrested in November 2008.

In the present case the petitioner was arrested on 27.3.2009 and
is in custody for the last five months. As the trial is going to take time, the
petitioner is directed to be released on bail on furnishing of bail bonds to the
satisfaction of learned Chief Judicial Magistrate/Duty Magistrate, Moga.

The petition stands disposed of.





                                                (RAJESH BINDAL)
3.9.2009                                             JUDGE
Reema