IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
Criminal Misc.25342-M of 2008
DATE OF DECISION : NOVEMBER 18, 2008
KARAM PAL GOYAL ....... PETITIONER(S)
VERSUS
THE UNION TERRITORY, CHANDIGARH .... RESPONDENT(S)
CORAM : HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: Mr. Kanwaljit Singh, Sr.Advocate, with
Mr. Harmanjit Singh, Advocate, for the petitioner(s).
Ms. Ashima, Advocate, for respondent.
AJAI LAMBA, J. (Oral)
This petition under Section 439, Code of Criminal Procedure,
has been filed with a prayer for bail for petitioner-Karam Pal Goyal in FIR
No.245 dated 7.5.2008 under Sections 420, 467, 468, 471, 120-B, Indian
Penal Code, Police Station, Sector 34, Chandigarh.
It has been contended that the investigation has been
completed and the petitioner has been in custody since 30.8.2008.
The date from which the petitioner is in custody has not been
disputed by the learned counsel for the respondent-State.
The investigation has already been concluded. It is a
Magistrate triable case and conclusion of trial is likely to take considerable
time.
The petition is allowed.
Bail to the satisfaction of CJM, Chandigarh.
November 18, 2008 ( AJAI LAMBA ) Kang JUDGE