Criminal Misc. No. M-1425 of 2009 1
In the High Court of Punjab and Haryana, at Chandigarh.
Criminal Misc. No. M-1425 of 2009
Date of Decision: 23.3.2009
Ajmer
...Petitioner
Versus
State of Haryana
...Respondent
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr. Vikram Singh, Advocate
for the petitioner.
Mr. S.S. Mor, Senior Deputy Advocate
General, Haryana, for the State.
Mr. Kuldeep Tiwari, Advocate
for the complainant.
Kanwaljit Singh Ahluwalia, J. (Oral)
Petitioner is stated to have fired a shot which hit on the wrist
and the left thigh of injured Ram Chander. Petitioner is stated to be in
custody since 31.10.2008.
Counsel for the State has submitted that charge has been
framed and 25 witnesses are cited by the prosecution and the next date
of hearing is 20.4.2009.
Mr. Kuldeep Tiwari, Advocate, appearing for the complainant,
stated that due to the shot fired by the petition medial nerve near the
wrist is having no sensory action.
Petitioner has already undergone five months as under-trial.
Criminal Misc. No. M-1425 of 2009 2
Trial will take long time to conclude. Further detention of the petitioner is
not warranted.
Present petition is accepted and the petitioner is ordered to be
released on bail to the satisfaction of the Chief Judicial Magistrate,
Karnal.
(Kanwaljit Singh Ahluwalia)
Judge
March 23, 2009
“DK”