High Court Punjab-Haryana High Court

Naresh Kumar And Another vs State Of Haryana on 3 November, 2009

Punjab-Haryana High Court
Naresh Kumar And Another vs State Of Haryana on 3 November, 2009
CRM-M 27866 of 2009            -1-

IN THE PUNJAB AND HARYANA HIGH COURT AT CHANDIGARH

                                      CRM-M 27866 of 2009

                                      Date of Decision: 3.11.2009

Naresh Kumar and another
                                                   ..Petitioners.
Vs.

State of Haryana
                                                   ..Respondent.


CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR JAIN

Present :   Mr.Sachin Mittal, Advocate for the petitioners.

            Mr.Narender Sura, AAG Haryana for the respondent/State.

RAKESH KUMAR JAIN, J. (Oral)

This is a petition under Section 439 Cr.P.C. for regular bail

vide FIR No.147 dated 30.6.2009 under Sections 323, 324, 326, 506, 34 IPC

at Police Station Tauru.

Counsel for the petitioners has submitted that injury which has

caused paralysis to Mahender Singh is attributed to Gyanesh whereas injury

attributed to petitioner No.1 is to Rakesh Kumar and is simple in nature

whereas the injury attributed to petitioner No.2 Vijay Kumar caused to

Mahender Singh is on the hip which too, is simple injury. It is further

submitted that the petitioners are in custody since 12.8.2009 and nothing is

to be recovered from them.

After hearing the learned counsel for the petitioners and

keeping in view the facts and circumstances of this case, the present bail

application is allowed. The petitioners are directed to be released on bail on

their furnishing bail bonds to the satisfaction of the Court of Chief Judicial

Magistrate/Illaqa Magistrate Gurgaon.

CRM-M 27866 of 2009 -2-

The petition is disposed of.





                                           (Rakesh Kumar Jain)
3.11.2009                                        Judge
Meenu