IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Criminal Misc. -M No. 34375 of 2008 (O&M)
Date of decision : February 24, 2009
Maninder Singh alias Mani ....Petitioner
versus
State of Punjab ....Respondent
Coram: Hon'ble Mr. Justice Pritam Pal
Present : Mr. Gurcharan Dass, Advocate for the petitioner
Mr. KD Sachdeva, DAG Punjab
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. 57 dated
4.5.2008 under sections 307, 392, 324, 323, 341, 427, 506, 148, 149 IPC
registered at Police Station Dehlon District Ludhiana (Rural).
Learned counsel for the petitioner contends that the case of the
petitioner is at par to that of accused Daljit Singh alias Jaggu who has since
been released on bail on 8.12.2008 passed in Criminal Misc. No. M-26585
of 2008.
Without commenting on the merits of this case and taking into
consideration the fact that the petitioner is in custody since 2.8.2008 and the
trial is likely to take a long time, he is ordered to be released on bail on his
furnishing bail/surety bonds to the satisfaction of the Chief Judicial
Magistrate, Ludhiana.
Criminal Misc. is disposed of.
( Pritam Pal )
February 24 2009 Judge
'dalbir'