IN THE PUNJAB AND HARYANA HIGH COURT AT CHANDIGARH
CRM-M 27938 of 2009
Date of Decision: 9.11.2009
Naresh Kumar
..Petitioner.
Vs.
State of Haryana
..Respondent.
CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
Present : Mr.H.S.Tewatia, Advocate for the petitioner.
Mr.Amit Khatkar, AAG Haryana for the respondent/State.
RAKESH KUMAR JAIN, J.(Oral)
This is a petition under Section 439 of the Code of Criminal
Procedure, 1973 (for short `Cr.P.C.’) for grant of regular bail in case FIR
No.66 dated 22.5.2009 under Sections 147, 148, 323, 325, 326, 506 IPC
registered at Police Station Hassanpur, District Faridabad.
Counsel for the petitioner, inter alia, contends that the
petitioner is in custody since 20.7.2009 and the grievous injury is attributed
to co-accused Mahesh, who is also in custody. It is further stated that
challan has also been submitted before the trial Court.
After hearing the learned counsel for the parties, the present
petition is allowed. The petitioner is directed to be released on bail on his
furnishing bail bonds/surety bonds to the satisfaction of Illaqa
Magistrate/Duty Magistrate Faridabad.
(Rakesh Kumar Jain)
9.11.2009 Judge
Meenu