High Court Punjab-Haryana High Court

Criminal Misc. -M No. 27502 Of 2008 … vs Unknown on 25 February, 2009

Punjab-Haryana High Court
Criminal Misc. -M No. 27502 Of 2008 … vs Unknown on 25 February, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH



                         Date of decision : February 26, 2009


1.    Criminal Misc. -M No. 27502 of 2008 (O&M)
      Kali Masih and another      versus      State of Punjab


2.    Criminal Misc. -M No. 29665 of 2008 (O&M)
      Ramesh Masih       versus       State of Punjab


3.    Criminal Misc. -M No. 29667 of 2008 (O&M)
      Rakesh Masih       versus      State of Punjab




Coram:      Hon'ble Mr. Justice Pritam Pal


Present :   Mr. AS Manaise, Advocate for Kali Masih and
            Bunty Masih petitioners

            Mr. Vipin Mahajan, Advocate for Ramesh Masih and
            Rakesh Masih petitioners

            Mr. KD Sachdeva, DAG Punjab


Pritam Pal,J. (Oral)

Petitioners have brought the aforesaid petitions under section

439 of Code of Criminal Procedure for seeking regular bail in one and the

same FIR No. 128 dated 9.9.2008 under sections 307, 279, 353, 186, 148,

149 IPC read with sections 25, 54, 59 of Arms Act registered at Police

Station Sadar Gurdaspur. Therefore, they are being disposed of together

by this common order.

As per the allegations, the petitioners who were sitting in the

truck had tried to kill the police personnel who were sitting on the road side

by hitting the truck against them. Admittedly, no injury was caused to any
Criminal Misc. -M No. 27502 of 2008 (O&M) -3-

of the police official. All the petitioners are in custody since 9.9.2008.

Challan has already been presented. The prosecution evidence in this case

is yet to be recorded. Thus, trial is likely to take a long time.

In the given facts and circumstances and without commenting

on the merits of this case, all the petitioners are ordered to be released on

bail on their furnishing bail/surety bonds to the satisfaction of the trial

court.

All the three Criminal Misc. petitions are disposed of.





                                                         ( Pritam Pal )
February 26 2009                                               Judge
  'dalbir'