IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Criminal Misc. No. M-17825 of 2009
Date of decision : August 10, 2009
Narender and another
....Petitioners
versus
State of Haryana
....Respondent
Coram: Hon'ble Mr. Justice L.N. Mittal
Present : Mr. Vinod S. Bhardwaj, Advocate, for the petitioners
Mr. Sidharth Sarup, AAG, Haryana
L.N. Mittal, J. (Oral)
Narender and Devender have filed this petition for bail in case
FIR No. 41 dated 14.4.2009, under sections 148, 149, 323, 324, 452, 307
IPC, Police Station Loharu, District Bhiwani.
I have heard learned counsel for the parties and perused the
case file.
Narender is attributed injury with sharp weapon resulting in
fracture of frontal bone of Hans Raj for which initially offence under
section 326 IPC was added but after doctor’s opinion that the said injury
was dangerous to life, offence under section 326 IPC has been converted to
offence under section 307 IPC. However, Devender is attributed simple
hurt with iron rod i.e. blunt weapon.
Criminal Misc. No. M-17825 of 2009 -2-
Keeping in view the aforesaid but without commenting on
merits, the instant bail petition on behalf of petitioner no. 1 is dismissed
whereas petition for bail on behalf of petitioner no. 2 is allowed. Bail to
petitioner no. 2 to the satisfaction of learned Chief Judicial Magistrate/Duty
Magistrate, Bhiwani.
( L.N. Mittal )
August 10, 2009 Judge
'dalbir'