High Court Punjab-Haryana High Court

Kulwant Singh vs State Of Haryana on 3 March, 2009

Punjab-Haryana High Court
Kulwant Singh vs State Of Haryana on 3 March, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH



                         Criminal Misc. -M No. 31278 of 2008 (O&M)
                         Date of decision : March 03, 2009


Kulwant Singh
                                             ....Petitioner
                         versus

State of Haryana
                                             ....Respondent


Coram:       Hon'ble Mr. Justice Pritam Pal


Present :    Mr. AS Virk, Advocate for the petitioner
             Mr. Vikas Chaudhary, AAG Haryana


Pritam Pal,J. (Oral)

Petitioner has brought this petition under section 439 of Code

of Criminal Procedure for seeking regular bail in case FIR No. 80 dated

16.4.2003 under sections 302, 323, 324, 148, 149, 120-B IPC registered at

Police Station Pehowa District Kurukshetra.

Learned counsel for the petitioner contends that here in the

instant case, the petitioner was also arrested in the year 2003 and thereafter

in the year 2004 he was granted interim bail on account of ailment of his

wife. However, he failed to appear before the trial court till May, 2008

when he again surrendered himself. All the co-accused in this case with

similar allegations as that of the petitioner have already been acquitted by

the trial court as the witnesses had not supported the prosecution case. In

this regard, learned counsel for the petitioner made reference to the
Criminal Misc. -M No. 31278 of 2008 (O&M) -2-

judgment dated 2.6.2006, Annexure P/1. As of now, the petitioner in all has

already undergone about 17 months of custody. On the previous two dates,

the evidence of the prosecution could not be completed for the one reason or

the other. Now the case is fixed for 7.4.2009 for recording the remaining

evidence of the prosecution. Thus, it appears that the trial is still likely to

take a long time.

In the given facts and circumstances and without commenting

on the merits of this case, the petitioner is ordered to be released on bail on

his furnishing bail/surety bonds to the satisfaction of the trial court.

Criminal Misc. is disposed of.




                                                         ( Pritam Pal )
March 03, 2009                                                 Judge
  'dalbir'