High Court Punjab-Haryana High Court

Narinder And Others vs State Of Haryana on 31 March, 2009

Punjab-Haryana High Court
Narinder And Others vs State Of Haryana on 31 March, 2009
CRM No. M- 5756 of 2009                      1

      In the High Court of Punjab and Haryana at Chandigarh

                   CRM No. M- 5756 of 2009
                   Decided on:-  31.03.2009

Narinder and others       .....Petitioners

Versus

State of Haryana          .....Respondent
Coram        Hon'ble Mr. Justice K. C. Puri

Present      Mr. Raj Mohan Singh, Advocate
             for the petitioners.
             Mr. Ranbir Singh Arya, DAG, Haryana.


K. C. Puri,J (Oral)

Learned counsel for the petitioners wants to withdraw the
petition for anticipatory bail qua petitioner no.2 Joginder Singh.

So, the petition qua Joginder Singh, petitioner no.2 stands
dismissed as withdrawn.

As per allegations of the prosecution, Joginder Singh fired a
shot with gun on the right side of the shoulder of Rohtash, Devender son of
Udham gave a lathi blow on his head, Bhupinder fired a shot on Dhiraj from
the mouser which he was having in his hand, but he saved. Thereafter,
Narinder after taking the rifle from Joginder, put another bullet in the same,
but Dhiraj gave a lathi blow on the right hand of Narender. Joginder had
already fired a shot upon him with intention to kill him, the rifle dropped
from the hands of Narender and Dhiraj picked up the rifle.

It is a case of cross version. The weapon of offence has been
recovered from the complainant party in the present case. Narinder received
injuries dangerous to his life, however, it is stated that Narinder tried to re-
load but no actual fire has been attributed to him. Similarly, Bhupinder
Singh alleged to have fired but nobody was injured.

So, keeping in view the above said circumstances, petition for
grant of anticipatory bail qua petitioners Narinder Singh son of Kishan
Singh and Bhupinder Singh son of Tara Singh stands allowed.

They are ordered to be released on bail, in the event of their
arrest on the following conditions:-

CRM No. M- 5756 of 2009 2

1. that they shall join investigation as and when required,

2. that they shall not leave the country without permission of the
Court and

3. that they shall surrender their passport , if any.

March 31, 2009                                        ( K. C. Puri )
mamta                                                     Judge