High Court Punjab-Haryana High Court

Present:- Mr. S.N.Pillania vs Unknown on 20 February, 2009

Punjab-Haryana High Court
Present:- Mr. S.N.Pillania vs Unknown on 20 February, 2009


IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH

-.-

Crl. Misc. No. M- 33375 of 2008
Date of Decision :- 20.2.2009

Rakesh Kumar @ Nikda Versus State of Haryana.

Present:- Mr. S.N.Pillania, Advocate, for the petitioner.

Mr. S.S.Goripuria, DAG, Haryana.

M.M.S.BEDI. (J) (Oral)

Petitioner Rakesh Kumar being co-accused, had allegedly

committed robbery of Esteem car on 11.9.2009 belonging to the

complainant Saheb Singh. Petitioner has been in custody w.e.f 14.9.2008.

Recoveries have already been effected. Petitioner is not involved in any

other case of robbery or decoity.

Without expression of any opinion on merits of the case,

petitioner is ordered to be released on bail on his furnishing bail

bonds/surety bonds to the satisfaction of the trial Court.

February 20, 2009                                            (M.M.S.Bedi)
tripti                                                         Judge