CRM-M No. 30351 of 2009
Amti Kumar and another vs. State of Punjab
Present: Mr.G.S.Birgi , Advocate
for the petitioners.
Mr.Mehar Deep Singh, DAG, Punjab.
***
This is a petition for regular bail in a case bearing FIR No.233
dated 01.09.2009, under Sections 498-A, 323,313, 506/34 IPC, registered
at Police Station Sadar Jalandhar, District Jalandhar.
It is stated that the petitioners have already been in custody for
more than three months and that Section 313 IPC has been deleted in the
inquiry. It is further stated that later on Section 406 IPC has also been
added. The petitioners seek bail qua Section 406 IPC also.
The aforesaid facts have been confirmed by the learned DAG
on instructions from ASI Rajvinder Singh.
In the circumstances I deem it appropriate to direct release of
the petitioners on bail to the satisfaction of Chief Judicial Magistrate/Duty
Magistrate, Jalandhar.
(AJAY TEWARI)
JUDGE
December 07, 2009
sunita