Crl. Misc. No. M-17065 of 2009 1
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Crl. Misc. No. M-17065 of 2009
Date of decision: August 4, 2009
Nipali -Petitioner
Versus
State of Punjab -Respondent
Coram Hon'ble Mr. Justice Rajan Gupta
Present: Mr. SPS Sidhu, Advocate, for the petitioner.
Mr. Shilesh Gupta, DAG, Punjab.
Rajan Gupta, J.(Oral)
Mr. Sidhu submits that the only injury attributed to petitioner is
a datar blow on the thumb of left hand of Surinder Kumar. According to
counsel, the injury caused by pistol, leading to inclusion of offence under
Section 307 IPC is attributed to Pushwinder Singh @ Noni.
Learned State counsel has opposed the prayer for bail on the
ground that the allegations against the petitioner are serious in nature.
Prima facie, from the FIR it appears that the only injury attributed to the
petitioner on the left thumb of the complainant is grievous in nature.
However, no injury attracting offence under Section 307 IPC appears to
have been attributed to the petitioner.
Keeping in view the facts and circumstances of the case, no
useful purpose would be served by detaining the petitioner in custody
during pendency of the trial as the trial may take a considerable time to
Crl. Misc. No. M-17065 of 2009 2
conclude. Without expressing any opinion on merits of the case, the
petitioner is directed to be enlarged on bail to the satisfaction of Chief
Judicial Magistrate, Jalandhar.
The petition stands disposed of.
[Rajan Gupta]
Judge
August 4, 2009.
‘ask’