Criminal Misc. No. M-27173 of 2009 -1-
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
****
Criminal Misc. No. M-27173 of 2009
Date of Decision:29.10.2009
Harmeet Singh
.....Petitioner
Vs.
State (Union Territory of Chandigarh)
.....Respondent
CORAM:- HON'BLE MR. JUSTICE HARBANS LAL
Present:- Mr. A.D.S. Sukhija, Advocate for the petitioner.
Mr. Gaganinder Singh, Advocate for Mr. D.D. Sharma,
Advocate for U.T., Chandigarh.
****
HARBANS LAL, J.
This petition has been moved by Harmeet Singh seeking his
regular bail in case FIR No.252 dated 21.8.2009 registered under Sections
420, 467, 468, 471, 473, 411 IPC at Police Station Sector-17, Chandigarh.
I have heard the learned counsel for the parties, besides
perusing the record with due care and circumspection.
Learned counsel for the petitioner submits that the petitioner is
in custody since 21.8.2009 and the challan has not been presented as yet.
The allegations against the petitioners are that he was driving the Scorpio
Car bearing registration No.PB-46-B-8471. Learned counsel for the
petitioner further submits that Deepak, co-occupant has been released on
bail by the trial Court.
Criminal Misc. No. M-27173 of 2009 -2-
The trial is not likely to be concluded within a measurable
distance of time.
Bail to the satisfaction of Chief Judicial Magistrate,
Chandigarh.
October 29, 2009 ( HARBANS LAL ) renu JUDGE