IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Criminal Miscellaneous No. M-27279 of 2008
Date of Decision: October 21, 2008
Jagdev Singh
.....PETITIONER(S)
VERSUS
State of Punjab
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. H.P.S. Ghuman, Advocate, for
the petitioner.
. . .
AJAI LAMBA, J (Oral)
This petition has been filed under
Section 438 Cr.P.C. for grant of anticipatory bail in
case FIR No.97 dated 25.8.2008 lodged for offences
under Section(s) 307, 332, 333, 186, 353, 323, 341,
148, 149 IPC with Police Station, Sadar Nabha,
District Patiala.
Learned counsel for the petitioner
contends that the petitioner has been falsely
implicated. On the date of incident, Gurmeet Singh,
Sub Inspector, was intoxicated. The injuries on the
person of Gurmeet Singh are self suffered.
I have considered the contention of
learned counsel for the petitioner.
The following are the allegations:-
Crl. Misc. No. M-27279 of 2008 [2]
“Jagdev Singh S/O Amarjit Singh R/O Ramdasia
R/O Chhintawala having hockey and along with
them 2/3 unknown boys having Dangs and sotas
encircles SI Gurmeet Singh and one youth gave a
push to SI Gurmeet Singh and the turban of
Gurmeet Singh had fallen on the earth and Devinder
Singh gave the blow of his gandasi from front side
on the back of the head of Gurmeet Singh SI and
Mandeep Singh gave the blow of the Hockey on the
forehead of SI Gurmeet Singh and Gurvinder Singh
gave the blow of his dang on the left arm of SI
Gurmeet singh and Jagdev Singh gave blow of
Hockey below the right eye of SI Gurmeet Singh.”
I have also taken note of the injuries
mentioned in the medico legal report. Prima facie,
the contention of learned counsel for the petitioner
cannot be accepted. The petitioner himself has been
ascribed a blow with hockey stick below the right eye
of the injured.
No ground for bail under Section 438
Cr.P.C. is made out.
The petition is dismissed.
(AJAI LAMBA)
October 21, 2008 JUDGE
avin