High Court Punjab-Haryana High Court

Narender And Another vs State Of Haryana on 10 August, 2009

Punjab-Haryana High Court
Narender And Another vs State Of Haryana on 10 August, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH




                         Criminal Misc. No. M-17825 of 2009
                         Date of decision : August 10, 2009


Narender and another
                                           ....Petitioners
                         versus

State of Haryana
                                           ....Respondent


Coram:       Hon'ble Mr. Justice L.N. Mittal


Present :    Mr. Vinod S. Bhardwaj, Advocate, for the petitioners

             Mr. Sidharth Sarup, AAG, Haryana



L.N. Mittal, J. (Oral)

Narender and Devender have filed this petition for bail in case

FIR No. 41 dated 14.4.2009, under sections 148, 149, 323, 324, 452, 307

IPC, Police Station Loharu, District Bhiwani.

I have heard learned counsel for the parties and perused the

case file.

Narender is attributed injury with sharp weapon resulting in

fracture of frontal bone of Hans Raj for which initially offence under

section 326 IPC was added but after doctor’s opinion that the said injury

was dangerous to life, offence under section 326 IPC has been converted to

offence under section 307 IPC. However, Devender is attributed simple

hurt with iron rod i.e. blunt weapon.

Criminal Misc. No. M-17825 of 2009 -2-

Keeping in view the aforesaid but without commenting on

merits, the instant bail petition on behalf of petitioner no. 1 is dismissed

whereas petition for bail on behalf of petitioner no. 2 is allowed. Bail to

petitioner no. 2 to the satisfaction of learned Chief Judicial Magistrate/Duty

Magistrate, Bhiwani.



                                                      ( L.N. Mittal )
August 10, 2009                                            Judge
  'dalbir'