High Court Punjab-Haryana High Court

Brahm Parkash vs State Of Haryana on 10 March, 2009

Punjab-Haryana High Court
Brahm Parkash vs State Of Haryana on 10 March, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH



                         Criminal Misc. No. 3693 of 2009 (O&M)
                         Date of decision : March 10, 2009


Brahm Parkash
                                             ....Petitioner
                         versus

State of Haryana
                                             ....Respondent


Coram:      Hon'ble Mr. Justice Pritam Pal


Present :   Mr. KDS Hooda, Advocate for the petitioner
            Mr. Vikas Chaudhary, AAG Haryana


Pritam Pal,J. (Oral)

Petitioner has brought this petition under section 439 of Code

of Criminal Procedure for seeking interim bail in case FIR No. 875 dated

17.10.2006 under sections 148, 149, 302, 201,342,120-B IPC registered at

Police Station Sadar Gurgaon.

Petitioner who was earlier a teacher is involved in the murder

case in this case. He is seeking interim bail for one month to look after his

mother Smt. Murti Devi who is to undergo an operation of her knee as

advised by the doctor of Batra Hospital, New Delhi, as per Annexure P/6.

On the asking of the Court, learned State counsel, on instructions from SI

Tulsi Ram, submits that earlier also the petitioner was released on interim

bail on account of death of his father and after the completion of his period

of interim bail he had surrendered as per directions of the court.
Criminal Misc. No. 3693 of 2009 (O&M) -2-

In the given facts and circumstances of the case, the petitioner

is ordered to be released on interim bail for one month from the date of his

release from the jail, on his furnishing bail/surety bonds to the satisfaction

of the Chief Judicial Magistrate, Gurgaon.

After completion of period of one month, he will surrender

before the CJM, Gurgaon.

Criminal Misc. is disposed of.



                                                      ( Pritam Pal )
March 10, 2009                                              Judge
  'dalbir'