High Court Punjab-Haryana High Court

Harmeet Singh vs State (Union Territory Of … on 29 October, 2009

Punjab-Haryana High Court
Harmeet Singh vs State (Union Territory Of … on 29 October, 2009
Criminal Misc. No. M-27173 of 2009                              -1-



      IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH
                           ****

                                   Criminal Misc. No. M-27173 of 2009
                                      Date of Decision:29.10.2009

Harmeet Singh
                                                         .....Petitioner
             Vs.

State (Union Territory of Chandigarh)
                                                         .....Respondent


CORAM:- HON'BLE MR. JUSTICE HARBANS LAL


Present:-    Mr. A.D.S. Sukhija, Advocate for the petitioner.

             Mr. Gaganinder Singh, Advocate for Mr. D.D. Sharma,
             Advocate for U.T., Chandigarh.

                           ****
HARBANS LAL, J.

This petition has been moved by Harmeet Singh seeking his

regular bail in case FIR No.252 dated 21.8.2009 registered under Sections

420, 467, 468, 471, 473, 411 IPC at Police Station Sector-17, Chandigarh.

I have heard the learned counsel for the parties, besides

perusing the record with due care and circumspection.

Learned counsel for the petitioner submits that the petitioner is

in custody since 21.8.2009 and the challan has not been presented as yet.

The allegations against the petitioners are that he was driving the Scorpio

Car bearing registration No.PB-46-B-8471. Learned counsel for the

petitioner further submits that Deepak, co-occupant has been released on

bail by the trial Court.

Criminal Misc. No. M-27173 of 2009 -2-

The trial is not likely to be concluded within a measurable

distance of time.

Bail to the satisfaction of Chief Judicial Magistrate,

Chandigarh.

October 29, 2009                                ( HARBANS LAL )
renu                                                 JUDGE