High Court Punjab-Haryana High Court

Parminder Singh vs State Of Punjab on 27 October, 2009

Punjab-Haryana High Court
Parminder Singh vs State Of Punjab on 27 October, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH




                         Criminal Misc. No. M-24909 of 2009
                         Date of decision : October 27, 2009


Parminder Singh
                                            ....Petitioner
                         versus

State of Punjab
                                            ....Respondent


Coram:       Hon'ble Mr. Justice L.N. Mittal


Present :    Mr. Balram Singh, Advocate, for the petitioner

             Mr. Gaurav Garg Dhuriwala, AAG Punjab


L.N. Mittal, J. (Oral)

Parminder Singh has filed this petition for bail in case FIR No.

207 dated 26.6.2009 under sections 420, 467, 468, 471, 120-B IPC, Police

Station Division No. 4, Jalandhar.

I have heard learned counsel for the parties and perused the

case file.

Pawan Kumar and Dalip Chand stood surety for accused Naved

in case FIR No. 186 dated 2.6.2009, under sections 193, 196, 199, 200, 451,

468, 471, 224, 511 IPC Police Station Division No. 4, Jalandhar. The

petitioner attested the surety bond. However, jamabandi furnished by the

surety was forged one.

Learned State counsel, on instructions from ASI Balbir Singh,

states that Naved accused in FIR No. 186 mentioned above, is on bail in that
Criminal Misc. No. M-24909 of 2009 -2-

case and is attending proceedings. It is also stated that the present

petitioner is in custody since 26.6.2009 i.e. for more than four months.

Case is triable by Magistrate. Trial is likely to take time.

In view of the aforesaid but without expressing anything on

merits, the instant bail petition is allowed. Bail to the satisfaction of

learned Chief Judicial Magistrate/Duty Magistrate, Jalandhar.




                                                        ( L.N. Mittal )
October 27, 2009                                             Judge
  'dalbir'