IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No.: M-29757 of 2008
Date of Decision : 16.1.2009
Bhajan Singh ...Petitioner
Versus
The State of Punjab ...Respondent
CORAM:HON'BLE MR. JUSTICE M.M.S.BEDI
Present: Mr. Rajesh Bhatejha, Advocate,
for the petitioner.
Mr. R.S.Rawat, AAG, Punjab,
for the respondent-State.
M.M.S.BEDI, J. (ORAL)
The petitioner alongwith others have attacked on the police
party with an intention to kill the members of police party. The petitioner
has been in custody since 6.5.2007 merely because he was declared
proclaimed offender. The period of detention already suffered by the
petitioner will certainly have a deterrent affect upon the petitioner not to
abscond during the period of trial. The trial is likely to take a long time,
as no witness has been examined by the trial Court till date, after framing
of charges.
The petition is allowed and the petitioner is ordered to be
released on bail on furnishing bail bonds/surety bonds to the satisfaction
of the trial Court.
16.1.2009 (M.M.S.BEDI) Vimal JUDGE