High Court Punjab-Haryana High Court

Harjinder Singh @ Ghola vs State Of Punjab on 27 November, 2008

Punjab-Haryana High Court
Harjinder Singh @ Ghola vs State Of Punjab on 27 November, 2008
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                      Criminal Miscellaneous No. M-31028 of 2008
                                  Date of Decision: November 27, 2008


Harjinder Singh @ Ghola
                                                        .....PETITIONER(S)

                                  VERSUS


State of Punjab
                                                       .....RESPONDENT(S)
                              .     .      .


CORAM:            HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -        Mr. Vikas Bahl,              Advocate,        for    the
                  petitioner.


                              .     .      .

AJAI LAMBA, J (Oral)

                  This     petition        has     been     filed      under

Section 438 Cr.P.C. for grant of anticipatory bail to

petitioner, Harjinder Singh @ Ghola, in case FIR

No.214 dated 27.10.2008 lodged for offences under

Section(s) 323, 324, 326, 148 149 IPC with Police

Station, Garhshankar, District Hoshiarpur.

Learned counsel contends that the

petitioner is a national level player. There was an

incident earlier and the petitioner on the date of

incident was not even present at the time when the

alleged occurrence took place.

I have considered the contention of

learned counsel and have gone through the FIR.

As per the allegations in the FIR, it
Crl. Misc. No. M-31028 of 2008 [2]

was the petitioner who opened the attack with Kirpan

which hit the palm of right hand of the complainant.

In view of the overt act attributed to

the petitioner, no ground for bail is made out.

The petition is dismissed.


                                                 (AJAI LAMBA)
November 27, 2008                                   JUDGE
avin