IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Criminal Miscellaneous No. M-31028 of 2008
Date of Decision: November 27, 2008
Harjinder Singh @ Ghola
.....PETITIONER(S)
VERSUS
State of Punjab
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. Vikas Bahl, Advocate, for the
petitioner.
. . .
AJAI LAMBA, J (Oral)
This petition has been filed under
Section 438 Cr.P.C. for grant of anticipatory bail to
petitioner, Harjinder Singh @ Ghola, in case FIR
No.214 dated 27.10.2008 lodged for offences under
Section(s) 323, 324, 326, 148 149 IPC with Police
Station, Garhshankar, District Hoshiarpur.
Learned counsel contends that the
petitioner is a national level player. There was an
incident earlier and the petitioner on the date of
incident was not even present at the time when the
alleged occurrence took place.
I have considered the contention of
learned counsel and have gone through the FIR.
As per the allegations in the FIR, it
Crl. Misc. No. M-31028 of 2008 [2]
was the petitioner who opened the attack with Kirpan
which hit the palm of right hand of the complainant.
In view of the overt act attributed to
the petitioner, no ground for bail is made out.
The petition is dismissed.
(AJAI LAMBA)
November 27, 2008 JUDGE
avin