High Court Punjab-Haryana High Court

Jaswinder Singh vs State Of Punjab on 1 May, 2009

Punjab-Haryana High Court
Jaswinder Singh vs State Of Punjab on 1 May, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH

                                 Crl. Misc. M No. 9575 of 2009
                                 Date of Decision:May 01, 2009




Jaswinder Singh                              ...........Petitioner



                            Versus



State of Punjab                            ..........Respondent



Coram:         Hon'ble Mrs. Justice Sabina


Present:      Mr.R.K.Aggarwal, Advocate for the petitioner.
              Mr.Amandeep Singh Rai, Assistant Advocate General,Punjab
                   **

Sabina, J.

Petitioner has filed this petition under Section 439 of the

Code of Criminal Procedure for grant of regular bail in case FIR No.26

dated 25.3.2008 registered under Sections 308/334 of the Indian Penal

Code (`IPC’ for short) and 307 IPC (added later on) at Police Station

Division No. 2, Pathankot, District Gurdaspur.

Prosecution story is that on 27.11.2007, petitioner had given

kick blows on the private part of the person of Surinder Kumar.

Learned counsel for the petitioner has submitted that there is

unexpected delay of four months in lodging the FIR. Now, the challan has

been presented. The petitioner is in custody since 9.1.2009. Conclusion of

the trial will take time.

Learned counsel for the State has opposed this petition.

Keeping in view the submissions made by the learned
Crl. Misc. M No.9575 of 2009 -2-

counsel for the petitioner, it is a fit case for grant of regular bail to the

petitioner.

Accordingly, this petition is allowed. Petitioner be admitted

to bail subject to the satisfaction of the Chief Judicial Magistrate,

Gurdaspur

( Sabina )
Judge

May 01,2009
arya