High Court Punjab-Haryana High Court

Gajinder Singh vs State Of Punjab on 17 May, 2011

Punjab-Haryana High Court
Gajinder Singh vs State Of Punjab on 17 May, 2011
  IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                  CHANDIGARH

                      Crl. Misc. No. M-13585 of 2011 (O&M)

                              Date of Decision: May 17, 2011

Gajinder Singh

                                            .        ....Petitioner

                              Versus


State of Punjab.

                                                   ... Respondent

CORAM: HON'BLE MR. JUSTICE ALOK SINGH

     1.    Whether reporters of local news papers may be
           allowed to see judgment?

     2.    To be referred to reporters or not?

     3.    Whether the judgment should be reported in the Digest?

Present:   Mr. J.S. Dadwal, Advocate,
           for the petitioner.


Alok Singh, J. (Oral)

This is a petition seeking regular bail in case FIR

No. 29.07.2010, under Sections 420, 467, 468, 471, 474,

120-B of the Indian Penal Code, registered at Police Station

Haibowal, Ludhiana.

Notice of motion.

On being asked, Mr. K.D. Sachdeva, learned

Additional Advocate General, Punjab, accepts notice on

behalf of the respondent-State.

Crl. Misc. No.M-13585 of 2011 2

With the consent of the learned counsel for the

petitioner, as well as, learned Additional Advocate General,

Punjab, present petition is being disposed of finally.

Undisputedly, co-accused Parminder Singh was

granted bail vide order dated 25.04.2011 by this Court

(Annexure P/2). Learned counsel for the petitioner states

that present petitioner is the similarly situated accused. He

further states that petitioner is in judicial custody w.e.f.

30.07.2010. Till date, trial has not been commenced.

Considering the totality of the facts and

circumstances of the case, present petition is allowed. Let,

petitioner be released on bail to the satisfaction of the

learned Trial Court.

May 17, 2011                                   ( Alok Singh )
vkd                                                 Judge