High Court Punjab-Haryana High Court

Prempal Singh vs State Of Punjab on 24 October, 2008

Punjab-Haryana High Court
Prempal Singh vs State Of Punjab on 24 October, 2008
         IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                             CHANDIGARH.



                                           Criminal Misc.17577-M of 2008

                               DATE OF DECISION : OCTOBER 24, 2008



PREMPAL SINGH                                         ....... PETITIONER(S)

                                 VERSUS

STATE OF PUNJAB                                       .... RESPONDENT(S)



CORAM : HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: Mr. PS Khurana, Advocate, for the petitioner(s).
         Mr. HS Brar, DAG, Punjab.


AJAI LAMBA, J. (Oral)

This petition under Section 439, Code of Criminal Procedure,
seeks bail in FIR No.13 dated 23.1.2007 under Sections 365, 120-B, Indian
Penal Code, and Section 25 of the Arms Act. Police Station, Gobindgarh
Mandi.

Learned counsel for the petitioner contends that the petitioner
has been in custody since 23.1.2007. Manish Kumar, who was allegedly
abducted, has already been examined as a witness.

The custody period of the petitioner is not disputed by the
learned counsel for the respondent, on instructions from HC Major Singh.

Considering the fact that the petitioner has been in custody for
1 year and 9 months; material witness has already been examined and there
are in all 16 witnesses where-against only 3 have been examined, the
petition is allowed.

Bail to the satisfaction of CJM Magistrate, Fatehgarh Sahib.

October 24, 2008                                         ( AJAI LAMBA )
Kang                                                             JUDGE