IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Criminal Misc. No. M-19096 of 2009
Date of decision : August 11, 2009
Kuldip Singh alias Lali and others
....Petitioners
versus
State of Punjab
....Respondent
Coram: Hon'ble Mr. Justice L.N. Mittal
Present : Mr. HS Kamboj, Advocate, for the petitioners
Mr. Gaurav Garg Dhuriwala, AAG Punjab
L.N. Mittal, J. (Oral)
Kuldip Singh alias Lali and three others have filed this petition
for bail in case FIR No. 89 dated 13.6.2009, under sections 326, 452, 324,
323, 148, 149 IPC, Police Station Sadar Muktsar.
I have heard learned counsel for the parties and perused the
case file.
Learned counsel for the petitioners contended that only
petitioner no. 2 was allegedly armed with a soti and it is not alleged that
remaining petitioners were armed with any weapon. It is also contended
that no specific injury has been attributed to the petitioners. It is further
contended that injuries relating to offence under section 326 IPC are on
right little finger and left thumb i.e. on non-vital parts and the same are not
attributed to the petitioners. The petitioners are in custody since 15.6.2009
i.e. for almost two months. The case is triable by Magistrate.
Criminal Misc. No. M-19096 of 2009 -2-
The factual position is not controverted by learned State
counsel after seeking instructions from ASI Bikramjit Singh.
In view of the aforesaid but without meaning to express any
opinion on the merits, the instant bail petition is allowed. Bail to the
satisfaction of learned Chief Judicial Magistrate/Duty Magistrate, Muktsar.
( L.N. Mittal )
August 11, 2009 Judge
'dalbir'