High Court Punjab-Haryana High Court

Ashok Kumar And Another vs State Of Haryana on 10 July, 2009

Punjab-Haryana High Court
Ashok Kumar And Another vs State Of Haryana on 10 July, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                                 Crl. Misc No. M-14673 of 2009
                                 Date of decision : 10.07.2009


Ashok Kumar and another
                                                           ....Petitioners

                                       V/s

State of Haryana
                                                           ....Respondent

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Ms. Meenakshi Dogra, Advocate
for the petitioners.

Mr. Tarun Aggarwal, Sr. DAG Haryana.

RAJAN GUPTA J. (ORAL)

This is a petition for grant of regular bail to the petitioners in a

case registered against the petitioners under Sections 323, 324, 506/34 IPC

at police station Tauru, Nah (Mewat) vide FIR No. 155 of 2005.

Learned counsel for the petitioners submits that the petitioners

are in custody since 23.01.2009 and the trial is at the stage of recording the

evidence. According to the counsel, the petitioners shall not try to abscond

during the pendency of the trial.

Learned counsel for the State submits that heavy surety be

imposed on the petitioners in order to ensure that they do not default in

appearance on any date in future before the trial court.

Keeping in view that fact that petitioners have already

undergone incarceration for almost six months and the case is triable by the

Magistrate, no useful purpose would be served by detaining the petitioners

in custody during the pendency of the trial. Without expressing any opinion

on the merits of the case, I deem it appropriate to grant regular bail to the
Crl. Misc No. M-14673 of 2009 -2-

petitioners. Accordingly, the petition is allowed and they are ordered to be

enlarged on bail to the satisfaction of Chief Judicial Magistrate, Mewat.

This, however, will be subject to heavy surety as deemed fit by the Court

below.

10.07.2009                                              (RAJAN GUPTA)
Ajay                                                       JUDGE