IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
CRM No.-M-990 of 2009 (O&M)
Date of Decision: .1.7.2009.
Devinder Singh and another
....Petitioners
Versus
State of Haryana
...Respondent
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Mr. S.S. Rana, Advocate
for the petitioners.
Mr. P.S. Sullar, DAG Haryana.
RAJESH BINDAL, J.
****
Learned counsel for the petitioners submitted that the petitioners
were in an Innova Car having 8 boxes liquor which was allegedly being
smuggled to Gujarat.
The petitioners are in custody since December 4, 2008. The case
is triable by Magistrate. No case for violation of any of the provisions under IPC
is possibly made out as there were no documents with the petitioners. Owner of
the car namely Ram Avtar Sharma of Delhi has not been questioned.
Considering the aforesaid fact and without opining on the merit of
the controversy it is directed that the petitioners shall be admitted to bail on
furnishing of bonds to the satisfaction of learned Chief Judicial Magistrate/Duty
Magistrate, Kurukshetra.
The petition stands disposed of.
(RAJESH BINDAL)
1.7.2009 JUDGE
Reema