IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-27073 of 2008
Date of decision : 02.03.2009
Het Ram
....Petitioner
V/s
State of Haryana
....Respondent.
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. S.S. Narula, Advocate
for the petitioner.
Mr. Tarun Aggarwal, Sr. DAG Haryana.
Mr. Akshay Bhan, Advocate
for the complainant.
RAJAN GUPTA J. (ORAL)
Learned counsel for the petitioner submits that co-accused
namely Ram Murti Sharma has already been released on regular bail by the
trial court. According to the counsel, case is now fixed for prosecution
evidence on 10.03.2009. Counsel submits that case is triable by the
Magistrate and the petitioner has already undergone incarceration for about
6 months.
Learned State counsel has however, opposed the bail of the
petitioner on the ground that allegations against the petitioner are serious in
nature. Learned counsel for the complainant has also opposed the bail and
contending that petitioner has defrauded him of an amount of Rs. 16 lacs.
However, keeping in view the fact that trial is likely to take
some time to conclude, no useful purpose will be served by keeping the
Crl. Misc No. M-27073 of 2008 -2-
petitioner in custody during this period, it is directed that petitioner be
enlarged on bail to the satisfaction of Chief Judicial Magistrate, Panchkula.
02.03.2009 (RAJAN GUPTA) Ajay JUDGE