CRM No. M 30145 of 2009 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
--
CRM No. M 30145 of 2009
Date of decision: 10.12.2009
Biyas Dev and another ........ petitioners
Versus
State of Punjab .......Respondent(s)
Coram: Hon'ble Ms Justice Nirmaljit Kaur
-.-
Present: Mr. Mohinder Singh Joshi, Advocate with
Mr. Harmesh Lal Rayat, Advocate
for the petitioner
Mr. K S Pannu, Deputy Advocate General, Punjab
for the respondent
Mr. Indresh Goel, Advocate
for the complainant
-.-
1. Whether Reporters of local papers may be
allowed to see the judgement?
2. To be referred to the Reporter or not?
3. Whether the judgement should be reported in
the Digest?
Nirmaljit Kaur, J. (Oral)
Prayer in this petition is made to the grant of regular bail under
Section 439 Cr.P.C. to the petitioners in FIR No. 278 dated 02.07.2009
registered under Section 342, 326, 341, 506, 148, 149 of Indian Penal Code at
Police Station Phase I Mohali.
It is stated that the challan has already been presented. The
CRM No. M 30145 of 2009 2
petitioners are in custody since 13.09.2009.
In view of the above, the petitioners be released on bail to the
satisfaction of Illaqa Magistrate/Duty Magistrate, Mohali.
Disposed of accordingly.
(Nirmaljit Kaur)
Judge
December 10, 2009
mohan