High Court Punjab-Haryana High Court

Gobind Singh vs State Of Punjab on 19 August, 2009

Punjab-Haryana High Court
Gobind Singh vs State Of Punjab on 19 August, 2009
              IN THE HIGH COURT OF PUNJAB AND HARYANA
                           AT CHANDIGARH

                                           Criminal Misc. No.M-6419 of 2009
                                           Date of Decision: 19-8-2009


Gobind Singh
                                                            ......Petitioner
                               Versus

State of Punjab
                                                            ....... Respondent

CORAM: HON’BLE MR JUSTICE RAJESH BINDAL

Present: Mr. Anurag Arora, Advocate,
for the petitioner.

Mr. Anter Singh Brar, Sr. DAG, Punjab.

RAJESH BINDAL, J

The petitioner has been arrested in FIR No.147, dated

30-8-2007 registered under Sections 15, 61, 85 NDPS Act and he is in

custody since August 30, 2007. The examination in-chief of one of the

witnesses has been recorded and his cross examination is still pending.

The other three co-accused namely Dalip Singh, Bhajan Singh and Raj

Singh had been granted bail by this Court. The trial is going to be taken

sometime and the petitioner is in custody for the last two years.

Accordingly, it is directed that pending trial the petitioner shall be

released on bail, on furnishing of bail bonds to the satisfaction of the Chief

Judicial Magistrate/Duty Magistrate, Sangrur.

The petition is disposed of.

(RAJESH BINDAL)
JUDGE
19-8-2009
gaurav