IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-8159 of 2009
Date of decision : 09.07.2009
Parvinder Singh @ Billa
....Petitioner
V/s
State of Punjab
....Respondent
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Raj Kumar Gupta, Advocate
for the petitioner.
Mr. Shailesh Gupta, DAG Punjab.
RAJAN GUPTA J. (ORAL)
This is a petition for regular bail in a case registered against the
petitioner under Sections 365, 376, 382, 148, 149 IPC at police station
Division No. 6, Ludhiana vide FIR No. 32 dated 03.02.2008.
Learned counsel for the petitioner submits that petitioner is not
named in the FIR and there is no allegation by the prosecutrix against him.
Counsel has referred to statement of the prosecutrix recorded under Section
164 in support of his contention.
Learned counsel for the State has however, opposed the grant
of bail to the petitioner on the ground that allegations against the petitioner
are serious in nature.
Keeping in view that fact that trial is likely to take some time
conclude, no useful purpose would be served by detaining the petitioner in
custody during the pendency of the trial. Without expressing any opinion on
the merits of the case, I deem it appropriate to grant regular bail to the
petitioner. Accordingly, the petition is allowed and he is ordered to be
Crl. Misc No. M-8159 of 2009 -2-
enlarged on bail to the satisfaction of Chief Judicial Magistrate, Ludhiana.
09.07.2009 (RAJAN GUPTA) Ajay JUDGE