IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-13585 of 2011 (O&M)
Date of Decision: May 17, 2011
Gajinder Singh
. ....Petitioner
Versus
State of Punjab.
... Respondent
CORAM: HON'BLE MR. JUSTICE ALOK SINGH
1. Whether reporters of local news papers may be
allowed to see judgment?
2. To be referred to reporters or not?
3. Whether the judgment should be reported in the Digest?
Present: Mr. J.S. Dadwal, Advocate,
for the petitioner.
Alok Singh, J. (Oral)
This is a petition seeking regular bail in case FIR
No. 29.07.2010, under Sections 420, 467, 468, 471, 474,
120-B of the Indian Penal Code, registered at Police Station
Haibowal, Ludhiana.
Notice of motion.
On being asked, Mr. K.D. Sachdeva, learned
Additional Advocate General, Punjab, accepts notice on
behalf of the respondent-State.
Crl. Misc. No.M-13585 of 2011 2
With the consent of the learned counsel for the
petitioner, as well as, learned Additional Advocate General,
Punjab, present petition is being disposed of finally.
Undisputedly, co-accused Parminder Singh was
granted bail vide order dated 25.04.2011 by this Court
(Annexure P/2). Learned counsel for the petitioner states
that present petitioner is the similarly situated accused. He
further states that petitioner is in judicial custody w.e.f.
30.07.2010. Till date, trial has not been commenced.
Considering the totality of the facts and
circumstances of the case, present petition is allowed. Let,
petitioner be released on bail to the satisfaction of the
learned Trial Court.
May 17, 2011 ( Alok Singh ) vkd Judge