IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Criminal Misc. No. 3693 of 2009 (O&M)
Date of decision : March 10, 2009
Brahm Parkash
....Petitioner
versus
State of Haryana
....Respondent
Coram: Hon'ble Mr. Justice Pritam Pal
Present : Mr. KDS Hooda, Advocate for the petitioner
Mr. Vikas Chaudhary, AAG Haryana
Pritam Pal,J. (Oral)
Petitioner has brought this petition under section 439 of Code
of Criminal Procedure for seeking interim bail in case FIR No. 875 dated
17.10.2006 under sections 148, 149, 302, 201,342,120-B IPC registered at
Police Station Sadar Gurgaon.
Petitioner who was earlier a teacher is involved in the murder
case in this case. He is seeking interim bail for one month to look after his
mother Smt. Murti Devi who is to undergo an operation of her knee as
advised by the doctor of Batra Hospital, New Delhi, as per Annexure P/6.
On the asking of the Court, learned State counsel, on instructions from SI
Tulsi Ram, submits that earlier also the petitioner was released on interim
bail on account of death of his father and after the completion of his period
of interim bail he had surrendered as per directions of the court.
Criminal Misc. No. 3693 of 2009 (O&M) -2-
In the given facts and circumstances of the case, the petitioner
is ordered to be released on interim bail for one month from the date of his
release from the jail, on his furnishing bail/surety bonds to the satisfaction
of the Chief Judicial Magistrate, Gurgaon.
After completion of period of one month, he will surrender
before the CJM, Gurgaon.
Criminal Misc. is disposed of.
( Pritam Pal )
March 10, 2009 Judge
'dalbir'