IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-1993 of 2009
DATE OF DECISION: February 02, 2009
Kuldeep Singh .........PETITIONER(S)
VERSUS
State of Punjab ......RESPONDENT(S)
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
Present: Mr. A.S. Barnala, Advocate,
for the petitioner.
Mr. H.S. Brar, DAG, Punjab.
AJAI LAMBA, J. (ORAL)
This petition under Section 439 Cr.P.C. has been filed for regular
bail under to the petitioner in case FIR No. 282 dated 28.09.2000 under
Sections 419, 420, 467, 468, 471, 120-B of the Indian Penal Code, P.S.
Shahkot, District Jalandhar.
It is a second bail application. Learned counsel states that there
have been subsequent developments in the case and, therefore, this petition
is maintainable.
Learned counsel for the petitioner states that the petitioner has
been in custody for more than six months. 10 witnesses have already been
examined including the material witnesses. Material witnesses have not
supported the prosecution case.
Learned counsel for the respondent, on instructions from Head
Constable Daljit Singh, has not disputed the fact that 10 witnesses have
Crl. Misc. No. M-1993 of 2009 -2-
been examined including the complainant and other material witnesses. The
said witnesses have not supported the case of the prosecution.
Considering the totality of facts and circumstances of the case,
this petition is allowed.
Heavy surety.
02.02.2009 (AJAI LAMBA) shivani JUDGE