CRM No. M-17079 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-17079 of 2009 (O&M)
Date of decision: 17.08.2009
Gurpreet Singh ...Petitioner
Versus
State of Punjab ...Respondent
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. O.P. Nagpal, Advocate, for the petitioner.
Mr. Shailesh Gupta, DAG, Punjab.
Rajan Gupta, J.
This is a petition for regular bail in a case registered against
the petitioner under Sections 392, 454, 120-B IPC at Police Station City
Malerkotla, District Sangrur, vide FIR No.233 dated 29th November,
2008.
Learned counsel for the petitioner has submitted that the
petitioner has been falsely implicated in the case. He has been in
custody for quite some time and thus he deserves to be enlarged on bail
pending trial.
Learned counsel for the State has, however, vehemently
opposed the prayer for bail. He has submitted that allegations against
the petitioner are very serious in nature and Section 397 IPC has already
been added in the case. According to the State counsel, the petitioner
was caught on the spot.
CRM No. M-17079 of 2009 2
I have heard learned counsel for the parties and given
careful thought to the facts of the case.
A perusal of the FIR shows that allegations against the
petitioner are quite serious. He was caught on the spot while
committing the crime. The allegation against him is that he committed
robbery and inflicted injuries on the person of Anita Singla, who was
found profusely bleeding. A gold chain was also snatched from her.
I, thus, find no ground to extend the concession of bail to
the petitioner. The petition is hereby dismissed.
(RAJAN GUPTA)
JUDGE
August 17, 2009
‘rajpal’