IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CRM No. M 8115 of 2009 ( O & M)
Date of decision: 15.05.2009
Kaka Singh
...Petitioner
Versus
State of Punjab
...Respondent
CORAM: HON'BLE MR.JUSTICE HARBANS LAL
Present: Mr. S.S. Sidhu, Advocate for the petitioner.
Mrs. Ravinder Kaur Nihalsinghwala, Senior DAG, Punjab.
***
Harbans Lal, J.( Oral)
This petition has been moved by Kaka Singh under Section 439
of Cr.P.C seeking his regular bail in case FIR No.38 dated 02.07.2008,
registered at Police Station Phul, District Bathinda under Sections 304-
B/120-B of I.P.C.
The learned counsel for the petitioner submits that during
enquiry conducted by the Superintendent of Police (D), Bathinda, it was
revealed that Sandeep Kaur (deceased) had committed suicide by
consuming poison as her husband Kaka Singh – petitioner was an addict to
consume liquor. This fact has not been denied by the learned State counsel.
The petitioner is in custody since 5th July 2008. The trial is not
likely to be concluded within a measurable distance of time.
Bail to the satisfaction of Chief Judicial Magistrate, Bathinda.
May 15, 2009 ( Harbans Lal ) amrit Judge