IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CRM-M-21689-2011 (O&M)
Date of decision:12.09.2011
Balbir Singh @ Bira ...Petitioner
Versus
State of Punjab ...Respondent
CORAM: HON'BLE MR. JUSTICE RAKESH KUMAR JAIN
Present: Mr. Vivek K. Thakur, Advocate,
for the petitioner.
Mr. J.S.Brar, AAG, Punjab.
*****
RAKESH KUMAR JAIN, J. (ORAL)
This is a petition for grant of regular bail in a pending trial
case registered vide FIR No.1 dated 11.03.2011, under Sections 420 and
406 IPC and Section 24 of the Immigration Act at Police Station NRI
Kapurthala, District Kapurthala.
Learned counsel for the petitioner submits that the
complainant and Manager of the bank have already been examined in
this case and the petitioner is allegedly in custody since 08.04.2011. He
further submits that the petitioner is neither a previous convict nor any
other case is pending against him. Learned State Counsel concedes both
these facts.
Keeping in view the facts and circumstances of the case, but
without making any observation on the merits, the present petition is
allowed and the petitioner is ordered to be released on bail on his
furnishing bail bonds to the satisfaction of the learned Trial Court.
September 12, 2011 (RAKESH KUMAR JAIN) vinod* JUDGE