IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
(i) Criminal Misc.No.M-3877 of 2009(O&M)
Date of Decision 24.02.2009
Joginder Singh
......Petitioner
VERSUS
State of Punjab
......Respondent
Present: Mr.J.S.Gill, Advocate,
for the petitioner.
Mr.K.D.Sachdeva, D.A.G., Punjab,
for the respondent-State, assisted by
Sh.H.S.Sangha, Advocate.
(ii) Criminal Misc.No.M-974 of 2009 (O&M)
Date of Decision 24.02.2009
Jaspal Singh and another
......Petitioners
VERSUS
State of Punjab
......Respondent
Present: Ms.Ishma Randhawa, Advocate,
for the petitioners.
Mr.K.D.Sachdeva, D.A.G., Punjab,
for the respondent-State, assisted by
Sh.H.S.Sangha, Advocate.
(iii) Criminal Misc.No.M-3909 of 2009 (O&M)
Date of Decision 24.02.2009
Dilbagh Singh
......Petitioner
VERSUS
State of Punjab
......Respondent
Present: Mr.J.S.Gill, Advocate,
for the petitioner.
Mr.K.D.Sachdeva, D.A.G., Punjab,
for the respondent-State, assisted by
Sh.H.S.Sangha, Advocate.
Criminal Misc.No.M-3877 of 2009 -2-
(iv) Criminal Misc.No.M-816 of 2009 (O&M)
Date of Decision 24.02.2009
Lakhwinder Singh
......Petitioner
VERSUS
State of Punjab
......Respondent
Present: Mr.D.P.S.Kahlon, Advocate,
for the petitioner.
Mr.K.D.Sachdeva, D.A.G., Punjab,
for the respondent-State,assisted by
Sh.H.S.Sangha, Advocate.
CORAM:- HON'BLE MR. JUSTICE PRITAM PAL
*****
PRITAM PAL, J(ORAL):
The aforesaid four petitions filed by the petitioners under
Section 439 of the Code of Criminal Procedure for seeking regular bail arise
out of the one and the same F.I.R.No.90 dated 11.07.2007 under Sections
302, 307, 382, 326, 325, 324, 323, 148, 149 I.P.C., and 25, 27, 29 of Arms
Act, registered at Police Station Rajasansi (Amritsar), therefore, the
aforesaid petitions are being disposed of by this common order.
Admittedly, in this case all the assailants, who had caused
injuries to the deceased, are in custody. It is also an admitted fact that none
of the petitioners, in the aforesaid four petitions, had caused any injury to
the deceased. However, they are alleged to have caused injuries to the
complainant and other injured witnesses and all those injuries attributed to
them (petitioners) are simple in nature. Petitioners Dilbagh Singh and
Joginder Singh are in custody since 15.07.2007, petitioner Lakhwinder
Singh is in custody since 10.08.2007 and petitioners Jaspal Singh and
Criminal Misc.No.M-3877 of 2009 -3-
Ravinder Singh are in custody since 21.07.2007. In this case, only one
prosecution witness has been examined so far. Thus, the trial is likely to
take long time.
In the given facts and circumstances and without commenting
on the merits of this case, the petitioners in the aforesaid four petitions are
ordered to be released on bail on their furnishing bail/surety bonds to the
satisfaction of Chief Judicial Magistrate/Duty Magistrate, Amritsar.
The aforesaid four criminal misc. petitions are disposed of.
February 24, 2009 (PRITAM PAL) mamta-II JUDGE