High Court Punjab-Haryana High Court

Jitender vs The State Of Haryana on 12 August, 2009

Punjab-Haryana High Court
Jitender vs The State Of Haryana on 12 August, 2009
              In the High Court of Punjab & Haryana at Chandigarh

                                            CRM No. M-8995 of 2009 (O&M)

Jitender                                                      ..... Petitioner
                                            vs
The State of Haryana                                          ..... Respondent

Coram: Hon’ble Mr. Justice Rajesh Bindal

Present: Mr. Rajender Sorout, Advocate, for the petitioner.

Mrs. Ritu Punj, Deputy Advocate General, Haryana.

Rajesh Bindal J.

On 31.3.2009, the following order was passed:-

“Counsel for the petitioner submits that initially the
FIR was registered under Sections 323, 324, 506 of the
Indian Penal code. The petitioner and his co-accused were
released on regular bail. Section 326 of the IPC was added
later on and, therefore, the petitioner is sought to be
arrested once again. It is further argued that in the FIR, no
injury has been attributed to the petitioner as he is alleged
to have pulled the injured from the tractor. The grievous
injury is attributed to Sunil. The Additional Sessions Judge
has wrongly held that this injury is attributed to the
petitioner.”

It is not disputed that the petitioner has already joined investigation
and his custodial interrogation is not required. The grievous injury is attributed to
Sunil who has been declared as Proclaimed Offender.

Be that as it may, without recording any finding on the merits of the
controversy, the interim bail granted to the petitioner vide order dated 31.3.2009 is
made absolute.

The petition is disposed of.

12.8.2009                                                 ( Rajesh Bindal)
vs.                                                             Judge