IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Crl. Misc. M No. 9575 of 2009
Date of Decision:May 01, 2009
Jaswinder Singh ...........Petitioner
Versus
State of Punjab ..........Respondent
Coram: Hon'ble Mrs. Justice Sabina
Present: Mr.R.K.Aggarwal, Advocate for the petitioner.
Mr.Amandeep Singh Rai, Assistant Advocate General,Punjab
**
Sabina, J.
Petitioner has filed this petition under Section 439 of the
Code of Criminal Procedure for grant of regular bail in case FIR No.26
dated 25.3.2008 registered under Sections 308/334 of the Indian Penal
Code (`IPC’ for short) and 307 IPC (added later on) at Police Station
Division No. 2, Pathankot, District Gurdaspur.
Prosecution story is that on 27.11.2007, petitioner had given
kick blows on the private part of the person of Surinder Kumar.
Learned counsel for the petitioner has submitted that there is
unexpected delay of four months in lodging the FIR. Now, the challan has
been presented. The petitioner is in custody since 9.1.2009. Conclusion of
the trial will take time.
Learned counsel for the State has opposed this petition.
Keeping in view the submissions made by the learned
Crl. Misc. M No.9575 of 2009 -2-
counsel for the petitioner, it is a fit case for grant of regular bail to the
petitioner.
Accordingly, this petition is allowed. Petitioner be admitted
to bail subject to the satisfaction of the Chief Judicial Magistrate,
Gurdaspur
( Sabina )
Judge
May 01,2009
arya