IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No.M-6419 of 2009
Date of Decision: 19-8-2009
Gobind Singh
......Petitioner
Versus
State of Punjab
....... Respondent
CORAM: HON’BLE MR JUSTICE RAJESH BINDAL
Present: Mr. Anurag Arora, Advocate,
for the petitioner.
Mr. Anter Singh Brar, Sr. DAG, Punjab.
RAJESH BINDAL, J
The petitioner has been arrested in FIR No.147, dated
30-8-2007 registered under Sections 15, 61, 85 NDPS Act and he is in
custody since August 30, 2007. The examination in-chief of one of the
witnesses has been recorded and his cross examination is still pending.
The other three co-accused namely Dalip Singh, Bhajan Singh and Raj
Singh had been granted bail by this Court. The trial is going to be taken
sometime and the petitioner is in custody for the last two years.
Accordingly, it is directed that pending trial the petitioner shall be
released on bail, on furnishing of bail bonds to the satisfaction of the Chief
Judicial Magistrate/Duty Magistrate, Sangrur.
The petition is disposed of.
(RAJESH BINDAL)
JUDGE
19-8-2009
gaurav