IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-15591 of 2009
Date of decision : 31.07.2009
Joginder Singh
....Petitioner
V/s
State of Punjab
....Respondent
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. S.K. Arora, Advocate
for the petitioner.
Mr. Shailesh Gupta, DAG Punjab.
RAJAN GUPTA J. (ORAL)
This is a petition for regular bail in a case registered against the
petitioner under Sections 302, 307, 325, 324, 323, 201, 148 & 149 IPC and
Section 25, 27, 54 and 59 of Arms Act at police station Khuian Sarwar,
Tehsil Abohar, District Ferozepur vide FIR No. 23 dated 14.02.2008.
Learned counsel for the petitioner submits that no injury is
attributed to the petitioner as regards the deceased. However, petitioner is
stated to have caused an injury only to Harjinder Singh, the injured witness.
According to the counsel, injuries attributed to the petitioner have been
declared simple in nature. Counsel submits that petitioner has already
undergone incarceration since 27.02.2008.
Injuries attributed to the petitioner have been declared to be
simple in nature is not contested by learned State counsel. He has, however,
opposed the prayer for grant of bail on the ground that petitioner actively
participated in the commission of crime and caused injury to one Harjinder
Singh.
Crl. Misc No. M-15591 of 2009 -2-
Without expressing any opinion on the merits of the case and
taking into consideration the period of detention already suffered by him
and the fact that trial may take some time to conclude, I deem it appropriate
to grant regular bail to the petitioner. Accordingly the petition is allowed
and he is ordered to be enlarged on bail to the satisfaction of trial court.
31.07.2009 (RAJAN GUPTA) Ajay JUDGE