Crl Misc No. M 28575 OF 2009.
******
Sunni Landda vs State of Punjab
Present : Mr. D.K.Gupta, Advocate
for the petitioner.
Mr. A.S.Brar, Sr. DAG Punjab
for the respondent.
*******
The petitioner seeks grant of regular bail in case FIR No.29,
dated 29.4.2009, registered under Sections 307/326/148/149 of the IPC, at
Police Station Division No.1, Pathankot.
Admittedly, the petitioner has been in custody since 31.5.2009.
Charges have been framed and, thus, the investigation is complete. The
injured has already been discharged from hospital. The trial is not likely to
conclude within a reasonable time.
Bail to the satisfaction of C.J.M, Gurdaspur.
Petition stands disposed of.
( AJAY TEWARI ) November 30, 2009. JUDGE `kk'