Crl. Misc No. M-14102 of 2009 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-14102 of 2009
Date of decision : 08.09.2009
Mahender Singh
....Petitioner
V/s
State of Haryana
....Respondent
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Jitender Dhanda, Advocate
for the petitioner.
Mr. Tarun Aggarwal, Sr. DAG Haryana.
RAJAN GUPTA J. (ORAL)
This is a petition for grant of regular bail in a case registered
against the petitioner under Sections 418/420 IPC at Police Station City
Narwana, District Jind vide FIR No. 30 dated 28.01.2009.
Learned counsel for the petitioner submits that petitioner has
been in custody for the last eight months and trial of the case is pending
before the JMIC, Narwana. According to the counsel, trial may take some
time to conclude and to incarcerate the petitioner indefinitely would not
advance the course of justice in any manner.
Learned counsel for the State, on the other hand, submits that
allegations against the petitioner are serious in nature. He thus, does not
deserve to be enlarged on bail.
However, without expressing any opinion on the merits of the
case and taking into consideration the period of detention already suffered
Crl. Misc No. M-14102 of 2009 2
by him, I deem it appropriate to grant regular bail to the petitioner.
Accordingly, the petition is allowed and he is ordered to be enlarged on bail
to the satisfaction of S.D.J.M, Narwana.
08.09.2009 (RAJAN GUPTA) Ajay JUDGE