High Court Punjab-Haryana High Court

Amrit Pal Singh vs State Of Punjab on 9 August, 2011

Punjab-Haryana High Court
Amrit Pal Singh vs State Of Punjab on 9 August, 2011
In the Punjab and Haryana High Court, at Chandigarh.
             CRM-M- 18405 of 2011 (O&M)
             Decided on Aug 09,2011

Amrit Pal Singh                                          --Petitioner
             vs.

State of Punjab                                         --Respondent

CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

Present: Mr.Sunil Chadha, Advocate, for the petitioner.

Mr.A.S.Rai, DAG,Punjab

Rakesh Kumar Jain,J:(Oral)

This is a petition for regular bail pending trial under Section

439 of the Code of Criminal Procedure, 1973 (for short,’Cr.P.C.’) in a case

registered vide FIR No. 32 dated 09.2.2011, under Section 382 IPC, at

Police Station Focal Point, Ludhiana City.

Learned counsel for the petitioner states that he is in custody

since 09.2.2011 and the allegation against him is that he had snatched

mobile phone of the complainant. Learned counsel further submits that the

petitioner was not apprehended at the spot and has been named by his co-

accused Harjinder Singh, whereas learned counsel for the respondent

submits that after arrest of the petitioner, two mobile phones have been

recovered from him.

After hearing the learned counsel for the parties and taking

into consideration the facts and circumstances of the case that the petitioner

is neither a previous convict nor is required in any other case but without

making any observations on the merit, the present petition is allowed and

the petitioner is directed to be released on bail on his furnishing bail

bonds to the satisfaction of the learned trial Court.

August 09,2011                                      (Rakesh Kumar Jain)
RR                                                          Judge