IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
Criminal Misc. No.M-23910 of 2009 (O&M)
Date of Decision: 26.11.2009.
Rakesh @ Khopri
....Petitioner
Versus
State of Haryana
...Respondent
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Ms. Sharmila Sharma, Advocate
for the petitioner.
Ms. Ritu Punj, DAG Haryana.
RAJESH BINDAL J.
****
Prayer in the present petition is for grant of regular bail to the
petitioner who is accused in FIR No. 25 dated 14.2.2009, registered under
Sections 392,394, IPC at Police Station Sector 14, Panchkula.
Learned counsel for the State pointed out that out of total 13
witnesses, 8 have already been examined, 3 have been left out and only 2
witnesses namely Investigating Officer and Doctor remained to be examined and
the trial is fixed for 2.12.2009.
Considering the stage of the trial which is nearing conclusion I do
not find any reason to grant bail to the petitioner at this stage.
The petition is accordingly dismissed.
(RAJESH BINDAL)
26.11.2009 JUDGE
Reema