CRM No. M-13329 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-13329 of 2009 (O&M)
Date of decision: 02.7.2009
Narinder @ Ninder ...Petitioner
Versus
State of Haryana ...Respondent
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. J.V. Yadav, Advocate, for the petitioner.
Mr. Tarun Aggarwal, Senior DAG, Haryana.
Rajan Gupta, J.
The petitioner has prayed for pre-arrest bail in a case
registered against him under Sections 323, 324, 307, 506 read with
Section 34 IPC at Police Station Shahzadpur, District Ambala, vide FIR
No.35 dated 25.03.2009.
Allegation against the petitioner is that he gave a Gandasi
blow on the head of the complainant. He attacked the complainant
alongwith other accused.
Learned counsel for the petitioner has argued that though
the petitioner may have been armed with a Gandasi, he only caused a
simple injury. No injury under Section 307 IPC can be attributed to the
petitioner.
Learned counsel for the State has opposed the prayer for
anticipatory bail on the ground that accused in the FIR are habitual
CRM No. M-13329 of 2009 2
offenders and there are other cases registered against them. According
to the counsel, custodial interrogation of the petitioner is required for
taking the investigation to its logical end.
I have heard learned counsel for the petitioner and given
careful thought to the facts of the case.
It is evident that the petitioner alongwith other accused
attacked the complainant and caused number of injuries to him. The
petitioner, who was armed with a Gandasi, tried to hit the petitioner on
the head. However, the complainant raised his hand to save himself due
to which he did not get a fatal injury on his head. Instead he received an
injury on his wrist.
In the facts and circumstances of the case, I do not consider
it a fit case for extending the concession of anticipatory bail to the
petitioner. The allegations against him are serious. His custodial
interrogation may be required.
The petition is hereby dismissed.
(RAJAN GUPTA)
JUDGE
July 02, 2009
‘rajpal’