High Court Punjab-Haryana High Court

Chinder And Others vs State Of Haryana on 12 October, 2009

Punjab-Haryana High Court
Chinder And Others vs State Of Haryana on 12 October, 2009
Criminal Misc. No. M-25506 of 2009                            -1-



      IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH
                         ****
                                   Criminal Misc. No. M-25506 of 2009
                                      Date of Decision:12.10.2009


Chinder and others
                                                        .....Petitioners
            Vs.

State of Haryana
                                                        .....Respondent


CORAM:- HON'BLE MR. JUSTICE HARBANS LAL


Present:-   Mr. Rajiv Verma, Advocate for the petitioners.

            Mr. Amit Kaushik, Assistant Advocate General, Haryana.
                         ****


HARBANS LAL, J.

This petition has been moved by Chinder, Chhoti, Gejo and

Banto under Section 439 of the Code of Criminal Procedure seeking their

regular bail in case FIR No.19 dated 11.2.2009 registered under Section 379

of IPC at Police Station Dhand, District Kaithal.

The facts in brief are that Swaran Kumari made statement

before the police that on 10.2.2009, she alighted from the bus at Dhand Bus

Stand around 2:30 P.M and started boarding a private bus for Pundri. The

locket of her gold chain fell down. When she tried to take care of her gold

chain weighing 2 tolas, some unknown persons stole away the same.

I have heard the learned counsel for the parties, besides

perusing the record with due care and circumspection.
Criminal Misc. No. M-25506 of 2009 -2-

The petitioners are in custody since 30.7.2009. The trial is not

likely to be concluded within a measurable distance of time. Bail to the

satisfaction of Chief Judicial Magistrate, Kaithal.

October 12, 2009                                      ( HARBANS LAL )
renu                                                       JUDGE