High Court Punjab-Haryana High Court

Ajmer vs State Of Haryana on 23 March, 2009

Punjab-Haryana High Court
Ajmer vs State Of Haryana on 23 March, 2009
Criminal Misc. No. M-1425 of 2009                                      1




        In the High Court of Punjab and Haryana, at Chandigarh.


                    Criminal Misc. No. M-1425 of 2009

                       Date of Decision: 23.3.2009


Ajmer
                                                              ...Petitioner
                                  Versus
State of Haryana
                                                            ...Respondent


CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.


Present: Mr. Vikram Singh, Advocate
         for the petitioner.

           Mr. S.S. Mor, Senior Deputy Advocate
           General, Haryana, for the State.

           Mr. Kuldeep Tiwari, Advocate
           for the complainant.


Kanwaljit Singh Ahluwalia, J. (Oral)

Petitioner is stated to have fired a shot which hit on the wrist

and the left thigh of injured Ram Chander. Petitioner is stated to be in

custody since 31.10.2008.

Counsel for the State has submitted that charge has been

framed and 25 witnesses are cited by the prosecution and the next date

of hearing is 20.4.2009.

Mr. Kuldeep Tiwari, Advocate, appearing for the complainant,

stated that due to the shot fired by the petition medial nerve near the

wrist is having no sensory action.

Petitioner has already undergone five months as under-trial.
Criminal Misc. No. M-1425 of 2009 2

Trial will take long time to conclude. Further detention of the petitioner is

not warranted.

Present petition is accepted and the petitioner is ordered to be

released on bail to the satisfaction of the Chief Judicial Magistrate,

Karnal.

(Kanwaljit Singh Ahluwalia)
Judge
March 23, 2009
“DK”