High Court Punjab-Haryana High Court

Harjinder Singh Alias Pappu vs State Of Punjab on 7 January, 2009

Punjab-Haryana High Court
Harjinder Singh Alias Pappu vs State Of Punjab on 7 January, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH



                           Criminal Misc. -M No. 32679 of 2008 (O&M)
                           Date of decision : January 07, 2009

Harjinder Singh alias Pappu                   ....Petitioner
                           versus

State of Punjab                               ....Respondent


Coram:       Hon'ble Mr. Justice Pritam Pal


Present :    Mr. GBS Gill, Advocate for the petitioner
             Mr. KD Sachdeva, DAG Punjab


Pritam Pal,J. (Oral)

Petitioner has brought this petition under section 439 of Code
of Criminal Procedure for seeking regular bail in case FIR No. 74 dated
7.10.2008 under sections 307, 34 IPC registered at Police Station Bullowal
District Hoshiarpur.

Learned counsel for the petitioner submits that in this case
petitioner has also sustained injuries on the head at the hands of the
complainant. This fact is not denied by the learned State counsel. The
petitioner is in custody for the last three months. The injury alleged to have
been caused by the petitioner has not been declared dangerous to life.
Against this, learned State counsel could not show any material/opinion of
the doctor. The case is still at the initial stage. The trial is likely to take a
long time.

In the given facts and circumstances and without commenting
on the merits of this case, the petitioner is ordered to be released on bail on
his furnishing bail/surety bonds to the satisfaction of the Chief Judicial
Magistrate, Hoshiarpur.

Criminal Misc. is disposed of.


                                                         ( Pritam Pal )
January 07, 2009                                               Judge
  'dalbir'