High Court Punjab-Haryana High Court

Ashish Kapoor vs State Of Punjab on 27 November, 2009

Punjab-Haryana High Court
Ashish Kapoor vs State Of Punjab on 27 November, 2009
    CRM.M 30318 of 2009                                1

In the High Court for the States of Punjab and Haryana at Chandigarh.


                  CRM.M 30318 of 2009
                  Decided on 27.11.2009


    Ashish Kapoor                                    -- Petitioner


                vs.


    State of Punjab                                  --Respondent

CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

Present: Mr.A.S.Kalra,Advocate,for the petitioner

Mrs.Rajni Gupta,Addl.A.G.Punjab,for the respondent.

Rakesh Kumar Jain, J:(Oral)

This is a petition under Section 438 of the Code of

Criminal Procedure, 1973 (for short,’Cr.P.C.’), for anticipatory bail in

case FIR No.67 dated 26.08.2009 registered under Sections

326,324,323,34 IPC, at Police Station Division No.1 Pathankot,

District Gurdaspur.

Learned counsel for the petitioner submits that the

allegation against the petitioner is of causing grievous injury to the

complainant which resulted into fracture. Learned counsel further

submits that the petitioner has also suffered injuries in the occurrence

dated 26.8.2009. The alleged injury attributed to the petitioner is on

palm of the complainant.

On the other hand, learned State counsel submits that the

allegations against the petitioner are categoric of causing an injury with
CRM.M 30318 of 2009 2

a datar (sharp edged weapon) on the head of the complainant who

suffered the fracture of his palm as per report dated 26.8.2009 in the

process of saving his head. This injury constitutes an offences under

Section 326 IPC.

After hearing the learned counsel for the parties and

keeping in view the facts and circumstances of the case in which the

petitioner has been attributed grievous injury which resulted into

fracture, I do not find it to be a fit case for grant of anticipatory bail.

Hence, the bail petition is hereby dismissed.

Nothing observed herein shall, however, be taken as an

expression of opinion on the merits of the case.

Nov 27,2009                                        (Rakesh Kumar Jain)
RR                                                        Judge