High Court Punjab-Haryana High Court

Mahender Singh vs State Of Haryana on 12 September, 2011

Punjab-Haryana High Court
Mahender Singh vs State Of Haryana on 12 September, 2011
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH


                                           CRM-M-24924-2011
                                           Date of decision:12.09.2011



Mahender Singh                                                 ...Petitioner
                                  Versus
State of Haryana                                             ...Respondent


CORAM: HON'BLE MR. JUSTICE RAKESH KUMAR JAIN

Present:    Mr. Anshumaan Dalal, Advocate,
            for the petitioner.

            Mr. Sagar Deswal, AAG, Haryana.
                 *****

RAKESH KUMAR JAIN, J. (ORAL)

This is a petition for grant of regular bail in a pending trial
case registered vide FIR No.278 dated 18.05.2011, under Sections 448,
452, 307 IPC and Sections 27, 54, 59 of the Arms Act at Police Station
Jhajjar, District Jhajjar.

Learned counsel for the petitioner submits that there is a civil
dispute between the brothers and it is a case of no injury. He further
submits that the petitioner is neither a previous convict nor any other
case is pending against him.

Learned State Counsel submits that though the allegation is
of firing a gun shot though there is no injury on the person of the
complainant. He further states that the challan has already been
presented in this case.

Keeping in view the facts and circumstances of the case, but
without making any observation on the merits, the present petition is
allowed and the petitioner is ordered to be released on bail on his
furnishing bail bonds to the satisfaction of the learned Trial Court.

September 12, 2011                              (RAKESH KUMAR JAIN)
vinod*                                                  JUDGE