High Court Punjab-Haryana High Court

Bal Kishan Verma vs State Of Haryana on 8 November, 2011

Punjab-Haryana High Court
Bal Kishan Verma vs State Of Haryana on 8 November, 2011
                          Crl. Misc. No. M-31863 of 2011                    1




IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH.


                         Case No. : Crl. Misc. No. M-31863 of 2011
                         Date of Decision : November 08, 2011



             Bal Kishan Verma                      ....   Petitioner
                                 Vs.
             State of Haryana                      ....   Respondent

CORAM : HON’BLE MR. JUSTICE L. N. MITTAL

* * *

Present : Mr. Harmandeep Singh Sullar, Advocate
for the petitioner.

Mr. Kartar Singh, DAG, Haryana.

* * *

L. N. MITTAL, J. (Oral) :

Accused Bal Kishan Verma has filed this petition for regular

bail in case FIR No.13 dated 25.07.2011, under Section 7 of the Prevention

of Corruption Act (in short – the Act) (Section 13 of the Act also added later

on), registered at Police Station SVB, District Ambala.

I have heard learned counsel for the parties and perused the

case file.

According to the prosecution version, the petitioner, who is

Inspector, Co-operative Societies, accepted illegal gratification of
Crl. Misc. No. M-31863 of 2011 2

Rs.3,000/- and was caught red-handed in trap laid by the police.

The petitioner is in custody since 25.07.2011 i.e. for 3½

months. Investigation has already been completed and challan has already

been presented. This factual position has not been controverted by learned

State counsel, after seeking instructions from Inspector Raj Pal. Trial is

likely to take time.

In view of the aforesaid, without meaning to express any

opinion on merits of the case, the instant bail petition is allowed.

Bail to the satisfaction of learned Chief Judicial Magistrate/

Duty Magistrate, Kurukshetra.

November 08, 2011                                    ( L. N. MITTAL )
monika                                                     JUDGE