In the Punjab and Haryana High Court,at Chandigarh.
Crl.Misc. No.M- 14471 of 2008
Decided on July 15,2008.
Sukhchan @ Channi & another --- Petitioner
vs.
State of Punjab ---Respondent.
Present: Mr. N.S.Sidhu,Advocate, for the petitioners.
Mr. IPS Sidhu, Sr.DAG,Punjab.
Rakesh Kumar Jain,J:
This is a petition under Section 439 Cr.P.C. for regular bail in a
case bearing FIR No. 24 dated 19.3.2008 under Sections 363,366-A and
120-B of IPC, registered at Police Station, Sudhar, Ludhiana.
Counsel for the petitioner contends that in fact, Maninder Kaur
@ Nisha and Bobby son of Shinder Singh were in love and had run away
from their houses. The petitioners are the younger brother of Bobby and his
mother. It is also submitted by the State Counsel that the girl has already
been recovered.
In view of the above and without expressing any opinion on
the merits of this case, this petition is allowed and it is directed that the
petitioners shall be released on bail on their furnishing bail bonds to the
satisfaction of CJM/Duty Magistrate, Ludhiana.
July 15,2008 (Rakesh Kumar Jain) RR Judge