High Court Punjab-Haryana High Court

Rajesh Goel vs State Of Haryana on 13 November, 2009

Punjab-Haryana High Court
Rajesh Goel vs State Of Haryana on 13 November, 2009
Criminal Misc. No. 28537 of 2009               1


           IN THE HIGH COURT OF PUNJAB & HARYANA AT
                       CHANDIGARH

                           Criminal Misc. No. 28537 of 2009
                           Date of decision: November 13, 2009


Rajesh Goel                      -Petitioner

              Versus

State of Haryana                 -Respondent

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. Vikas Kumar, Advocate, for
the petitioner.

Mr. Gaurav Dhir, AAG, Haryana.

Rajan Gupta, J.(Oral)

This is a petition under Section 439 Cr.PC seeking regular bail

in a case registered against the petitioner under Sections 365/384/342/170 &

506 IPC at police station City Ballabgarh vide FIR No. 562 dated

22-9-2009.

Learned counsel for the petitioner submits that there is a delay

of 7 days in lodging the FIR. According to him, petitioner is in custody

since 23-9-2009 and the case is triable by the Magistrate. Counsel submits

that no useful purpose would be served by detaining the petitioner in

custody during trial.

Prayer for bail is opposed by learned State counsel on the

ground that the allegations are serious in nature.

I have heard learned counsel for the parties.

Keeping in view the fact that the petitioner has been in custody

for almost two months and the case is triable by the Magistrate, no useful
Criminal Misc. No. 28537 of 2009 2

purpose would be served by detaining him in custody any longer during

trial. Without expressing any opinion on merits of the case, petitioner is

directed to be enlarged on bail to the satisfaction of Chief Judicial

Magistrate/Duty Magistrate, Faridabad.

Petition stands allowed.

[Rajan Gupta]
Judge
November 13, 2009.

‘ask’