High Court Punjab-Haryana High Court

Amit Singh vs State Of Haryana on 17 July, 2009

Punjab-Haryana High Court
Amit Singh vs State Of Haryana on 17 July, 2009
In the High Court for the States of Punjab and Haryana at Chandigarh.


               CRM.M-16709 of 2009 (O&M)
               Decided on July 17,2009.


Amit Singh                                         --Petitioner

                   vs.

State of Haryana                                  --Respondent.

Present: Mr.Vibhav Jain, Advocate, for the petitioner

Mr.Partap Singh,Sr.DAG,Haryana.

Rakesh Kumar Jain, J: (Oral)

Learned counsel for the petitioner contends that initially case

was registered under Section 324/34 IPC. The petitioner remained in

custody for 19 days and was released on bail. Now after two months of the

occurrence on the basis of opinion of the doctor that the injury caused by

the petitioner was dangerous to life, offence under Section 307 IPC has also

been added. It is submitted that the petitioner was admitted to P.G.I on

11.3.2009 and was discharged on 14.3.2009.

Learned counsel for the petitioner further submits that pursuant

to the order dated 19.6.2009, the petitioner has already been admitted to bail

by the C.J.M Karnal, vide his order dated 1.7.2009 and certified copy of

the same is placed on record

In view of the above, order dated 19.6.2009 is made absolute.

The petition is disposed of.

July 17,2009                                       (Rakesh Kumar Jain)
RR                                                         Judge