IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
(1)
Criminal Misc. No. M-3762 of 2011
Date of Decision: 8.4.2011.
Naveen
....Petitioner
Versus
State of Haryana
....Respondent
(2)
Criminal Misc. No. M-8825 of 2011
Date of Decision: 8.4.2011.
Parveen
….Petitioner
Versus
State of Haryana
….Respondent
CORAM: HON’BLE MR. JUSTICE NAWAB SINGH
Present: Mr. Naveen Kaushik, Advocate,
for the petitioners.
Ms. Shalini Attri, DAG, Haryana,
for the respondent-State.
NAWAB SINGH.J (ORAL)
This order disposes of above mentioned two
regular bail applications filed by Naveen and Parveen in case bearing
First Information Report No.261 dated July 23rd, 2010 under
Sections 307, 323 and 325 read with Section 34 of Indian Penal
Code, Police Station City Palwal, District Palwal.
According to learned counsel for the petitioner,
petitioner caused injuries to Parkash and Mukesh their neighbours on
the trivial issue of taking water from the house of the complainant
party. Naveen-petitioner was under the influence of liquor. He also
received injuries. The petitioners are in judicial custody since October
24th, 2010.
Without expressing any opinion on the merits of
the case, taking into consideration the facts and circumstances of the
case and the period of custody, that is, more than five months,
Criminal Misc. No. M-3762 of 2011 (2)
petitioners are admitted to bail on their furnishing bail-bonds to the
satisfaction of the Chief Judicial Magistrate/Magistrate on duty,
Palwal.
8.4.2011 (NAWAB SINGH) SN JUDGE