High Court Punjab-Haryana High Court

Kuldip Singh Alias Lali And Others vs State Of Punjab on 11 August, 2009

Punjab-Haryana High Court
Kuldip Singh Alias Lali And Others vs State Of Punjab on 11 August, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH




                         Criminal Misc. No. M-19096 of 2009
                         Date of decision : August 11, 2009


Kuldip Singh alias Lali and others
                                             ....Petitioners
                         versus

State of Punjab
                                             ....Respondent


Coram:       Hon'ble Mr. Justice L.N. Mittal


Present :    Mr. HS Kamboj, Advocate, for the petitioners
             Mr. Gaurav Garg Dhuriwala, AAG Punjab



L.N. Mittal, J. (Oral)

Kuldip Singh alias Lali and three others have filed this petition

for bail in case FIR No. 89 dated 13.6.2009, under sections 326, 452, 324,

323, 148, 149 IPC, Police Station Sadar Muktsar.

I have heard learned counsel for the parties and perused the

case file.

Learned counsel for the petitioners contended that only

petitioner no. 2 was allegedly armed with a soti and it is not alleged that

remaining petitioners were armed with any weapon. It is also contended

that no specific injury has been attributed to the petitioners. It is further

contended that injuries relating to offence under section 326 IPC are on

right little finger and left thumb i.e. on non-vital parts and the same are not

attributed to the petitioners. The petitioners are in custody since 15.6.2009

i.e. for almost two months. The case is triable by Magistrate.
Criminal Misc. No. M-19096 of 2009 -2-

The factual position is not controverted by learned State

counsel after seeking instructions from ASI Bikramjit Singh.

In view of the aforesaid but without meaning to express any

opinion on the merits, the instant bail petition is allowed. Bail to the

satisfaction of learned Chief Judicial Magistrate/Duty Magistrate, Muktsar.




                                                     ( L.N. Mittal )
August 11, 2009                                           Judge
  'dalbir'