IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CRM-M-6678-2011 (O&M)
Date of Decision:29.08.2011
Manjit Singh ...Petitioner
Versus
State of Punjab ... Respondent
CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR JAIN
Present: Mr. Karanjit Singh, Advocate,
for the petitioner.
Mr. A.S.Rai, DAG, Punjab.
Mr. Sandeep Arora, Advocate,
for the complainant.
*****
RAKESH KUMAR JAIN, J. (ORAL)
This is a petition for grant of regular bail in a pending trial case
registered vide FIR No.182 dated 01.08.2010, under Sections 307, 342, 336,
427, 506, 148, 149 of IPC and Sections 25, 27, 54 of the Arms Act at Police
Station City Tarn Taran, District Tarn Taran in which Section 302 IPC was
added vide order dated 29.04.2011.
The allegation against the petitioner is that he was also there at
the scene of occurrence and was armed with a Dang. However, learned
counsel for the complainant states that not only he was present but he also
caused injury to one Kabal Singh (complainant). There is no allegation that
the petitioner had caused any injury to the deceased and the injury which is
attributed to the petitioner is neither dangerous to life nor grievous. The
petitioner is in custody since 08.08.2010.
Without making any observation on the merits but keeping in
view the facts and circumstances of the case, the present petition is allowed
and the petitioner is ordered to be released on bail on his furnishing bail
bonds to the satisfaction of the learned Trial Court.
August 29, 2011. ( Rakesh Kumar Jain ) vinod* Judge