High Court Punjab-Haryana High Court

Angrej Singh vs State Of Punjab on 28 November, 2008

Punjab-Haryana High Court
Angrej Singh vs State Of Punjab on 28 November, 2008
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                     Criminal Miscellaneous No. M-28761 of 2008
                                 Date of Decision: November 28, 2008


Angrej Singh
                                                              .....PETITIONER(S)

                                     VERSUS


State of Punjab
                                                          .....RESPONDENT(S)
                                 .      .      .


CORAM:              HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -          Mr. G.S. Kaura,                Advocate,        for    the
                    petitioner.

Mr. Kamaldeep Singh Sidhu, Deputy
Advocate General, Punjab, assisted
by Mr. R.S. Aulakh, Advocate, for
the complainant.

                                 .      .      .

AJAI LAMBA, J (Oral)

                    This    petition           has       been    filed     under

Section 439 Cr.P.C. for bail to petitioner, Angrej

Singh, in case FIR No.334 dated 13.10.2007 lodged for

commission of offences under Section(s) 307, 452,

427, 458, 148, 149 IPC, with Police Station,

Baghapurana, District Moga.

Learned counsel for the respondent-

State has pointed out that final report under Section

173 Cr.P.C. has been filed, however, the

investigating agency has not been able to find any

material to indicate commission of offence under

Section 307 IPC. Accordingly, Section 307 IPC has not
Crl. Misc. No. M-28761 of 2008 [2]

been invoked.

The petitioner is in custody since

28.8.2008. FIR relates to 13.10.2007. It transpires

that investigation was going on and therefore, the

petitioner was arrested at a belated stage.

Considering the fact that investigation

has been concluded and prosecuting agency has not

invoked Section 307 IPC, this petition is allowed.

Bail to the satisfaction of Chief

Judicial Magistrate, Moga.


                                                        (AJAI LAMBA)
November 28, 2008                                          JUDGE
avin