High Court Punjab-Haryana High Court

Bhupinder Singh vs State Of Punjab on 4 September, 2008

Punjab-Haryana High Court
Bhupinder Singh vs State Of Punjab on 4 September, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH

                           Criminal Misc. No.M-20133 of 2008
                           Date of decision : 4.9.2008

Bhupinder Singh                                            ....Petitioner

                           Versus
State of Punjab                                            ...Respondent

                                  ****

CORAM : HON'BLE MR. JUSTICE S. D. ANAND

Present:     Mr. Sanjiv Pandey, Advocate Advocate for the petitioner

             Ms. Manjari Nehru, Deputy Advocate General, Punjab.


S. D. ANAND, J.

It is beyond the pale of controversy that the only role

attributed to the applicant-petitioner is that he caught hold of the injured

PW; while the latter was belaboured by the non-applicants-accused. The

applicant is not averred to have been armed with any weapon. There also

is no injury attributed to him.

Bail to the satisfaction of the learned Trial Court.

September 04, 2008                                     (S. D. ANAND)
Pka                                                        JUDGE