Criminal Misc. No. M-32612 of 2008 1
In the High Court of Punjab and Haryana, at Chandigarh.
Criminal Misc. No. M-32612 of 2008
Date of Decision: 25.2.2009
Amit
...Petitioner
Versus
State of Haryana
...Respondent
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr. Hari Om Gupta, Advocate
for Mr. Surender Deswal, Advocate
for the petitioner.
Mr. S.S. Mor, Senior Deputy Advocate
General, Haryana, for the State.
Kanwaljit Singh Ahluwalia, J. (Oral)
On 11.12.2008, a Co-ordinate Bench of this Court has
recorded the following contention of counsel for the petitioner:
“This petition has been filed under Section
439 Cr.P.C. seeking bail to the petitioner in case FIR
No. 124 dated 20.06.2008 under Sections 302, 34
IPC, P.S. Sadar Gohana.
Learned counsel contends that the role
ascribed to the petitioner is that he caught hold of
Atam Parkash, the deceased and no injury has been
ascribed to the petitioner”.
Counsel for the State, on instructions from Dharam Singh,
Criminal Misc. No. M-32612 of 2008 2
Assistant Sub Inspector, has stated that petitioner has caused no injury
in the occurrence. Petitioner is in custody since 21.6.2008. Counsel for
the State further submits that no witness has been recorded till today. 21
witnesses have been cited by the prosecution.
Trial of the case will take long time to conclude. Further
detention of the petitioner is not warranted.
Hence, the present petition is accepted and the petitioner is
ordered to be released on bail to the satisfaction of the Chief Judicial
Magistrate, Sonepat.
(Kanwaljit Singh Ahluwalia)
Judge
February 25, 2009
“DK”