High Court Punjab-Haryana High Court

Manbir Alias Manvir Singh Cheema vs State Of Punjab on 17 August, 2009

Punjab-Haryana High Court
Manbir Alias Manvir Singh Cheema vs State Of Punjab on 17 August, 2009
Crl.Misc.No.M-13267 of 2009


      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH


                                    Crl.Misc.No.M-13267 of 2009.
                                    Decided on August 17, 2009.


Manbir alias Manvir Singh Cheema

                                                           .. Petitioner

                   VERSUS


State of Punjab.

                                                        .. Respondent

                        ***

CORAM:             HON'BLE MR.JUSTICE M.M.S.BEDI


PRESENT            Mr.P.S.Hundal, Sr. Advocate, with
                   Mr.Dinesh Trehan, Advocate,
                   for the petitioner.

                   Mr.N.S.Pawar, Addl. A.G., Punjab,
                   for the respondent.


M.M.S. BEDI, J. (ORAL)

The petitioner seeks concession of bail pending trial

in a case registered at the instance of Bhagwant Singh, alleging that

on 02.04.2008, when he along with Deepinder Singh and Mandeep

Kumar reached in front of Bank of Punjab, Model Town, a Maruti Car

of white colour stopped in front of them in which 4-5 young boys

were sitting. The petitioner was sitting along with 12 bore gun

adjoining the set of the Driver. The petitioner is alleged to have fired

… 1
Crl.Misc.No.M-13267 of 2009

at the complainant resulting in the breaking of panes of the Car. The

pallet fired with .12 bore gun is alleged to have hit him on the

backside of his head.

Earlier application filed by the petitioner was

dismissed on the ground that the trial was at initial stage and the

chances of tampering with the evidence were not ruled out. He was

given liberty to file a fresh petition after examination of injured-

complainant Bhagwant Singh.

It has been informed that despite number of

opportunities, the complainant has not appeared before the trial

Court though four opportunities after framing of charge have been

given.

Taking into consideration, the conduct of the

complainant of having evaded appearance to depose on oath in the

Court despite four opportunities, in view of the fact that only simple

injuries had been received by the complainant and the period of

detention already suffered by him, he can be granted concession of

bail.

The petition is allowed and it is ordered that

petitioner will be released on bail to the satisfaction of the trial Court.

(M.M.S.BEDI)
JUDGE
August 17, 2009.

rka

… 2