IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. M-22202 of 2009 (O&M)
Date of decision: 24.9.2009
Lakhwinder Singh alias Lakha
.. Petitioner
v.
State of Haryana
.. Respondent
CORAM: HON'BLE MR. JUSTICE RAJESH BINDAL
Present: Mr. S. S. Momi, Advocate for the petitioner.
Mr. Deepak Jindal, Assistant Advocate General, Haryana.
..
Rajesh Bindal J.
Prayer in the present petition is for grant of regular bail to the
petitioner, who is accused in FIR No. 282 dated 4.10.2008, registered under
Sections 392 IPC and 25 of the Arms Act, 1959 at Police Station, Pehowa, District
Kurukshetra.
Learned counsel for the petitioner submitted in the statement of the
complainant recorded before the court, he did not identify the petitioner. He rather
stated that the petitioner is not the accused and he did not rob him.
Considering the aforesaid facts, in my opinion, the petitioner does
not deserve to be kept in custody any more. Accordingly, without opining on the
merits of the controversy, it is directed that pending trial, the petitioner shall be
released on bail on furnishing bail bonds to the satisfaction of Chief Judicial
Magistrate/Duty Magistrate, Kurukshetra.
The petition stands disposed of.
(Rajesh Bindal)
Judge
24.9.2009
mk