IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
Criminal Misc.No.M-8125 of 2011(O & M)
Date of Decision:13.04.2011
Inderpreet Singh @ Inderjit Singh & Ors.
....petitioners
Versus
State of Punjab & ors.
.....respondent
CORAM: HON'BLE MS.JUSTICE RITU BAHRI
Present: Mr.D.K.Bhatti, Advocate
for the petitioners
Ms.Ambika Luthra, AAG Punjab
****
RITU BAHRI, J.(ORAL)
Counsel for the petitioners has referred to the FIR dated
14.02.2011, in which it has been recorded that Sub-Inspector along with
HC Gurmail Singh, had reached the PIMS Hospital for taking the
statement,but the doctor had declared the injured, unfit. Thereafter, ASI
took in writing from the doctor, details of the injury which are given as
dangerous to the life. Specific injury has been attributed to Inderpreet
Singh on the right leg resulting into the fracture.
Keeping in view the facts and circumstances of the case,
anticipatory bail to Inderpreet Singh is rejected whereas anticipatory bail is
granted to petitioner No.2 and 3 i.e.Bahadur Singh and Yudhvir Singh, to
the satisfaction of Chief Judicial Magistrate/Duty Magistrate, Jalandhar.
(RITU BAHRI)
JUDGE
13.04.2011
neenu