IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Criminal Misc. No. M-24909 of 2009
Date of decision : October 27, 2009
Parminder Singh
....Petitioner
versus
State of Punjab
....Respondent
Coram: Hon'ble Mr. Justice L.N. Mittal
Present : Mr. Balram Singh, Advocate, for the petitioner
Mr. Gaurav Garg Dhuriwala, AAG Punjab
L.N. Mittal, J. (Oral)
Parminder Singh has filed this petition for bail in case FIR No.
207 dated 26.6.2009 under sections 420, 467, 468, 471, 120-B IPC, Police
Station Division No. 4, Jalandhar.
I have heard learned counsel for the parties and perused the
case file.
Pawan Kumar and Dalip Chand stood surety for accused Naved
in case FIR No. 186 dated 2.6.2009, under sections 193, 196, 199, 200, 451,
468, 471, 224, 511 IPC Police Station Division No. 4, Jalandhar. The
petitioner attested the surety bond. However, jamabandi furnished by the
surety was forged one.
Learned State counsel, on instructions from ASI Balbir Singh,
states that Naved accused in FIR No. 186 mentioned above, is on bail in that
Criminal Misc. No. M-24909 of 2009 -2-
case and is attending proceedings. It is also stated that the present
petitioner is in custody since 26.6.2009 i.e. for more than four months.
Case is triable by Magistrate. Trial is likely to take time.
In view of the aforesaid but without expressing anything on
merits, the instant bail petition is allowed. Bail to the satisfaction of
learned Chief Judicial Magistrate/Duty Magistrate, Jalandhar.
( L.N. Mittal )
October 27, 2009 Judge
'dalbir'