High Court Punjab-Haryana High Court

Ram Phal vs State Of Haryana on 6 July, 2009

Punjab-Haryana High Court
Ram Phal vs State Of Haryana on 6 July, 2009
              IN THE HIGH COURT OF PUNJAB AND HARYANA
                       AT CHANDIGARH


                            Criminal Misc. No. M-13172 of 2009 (O&M)
                            Date of decision: 6.7.2009

Ram Phal
                                                               .. Petitioner
       v.

State of Haryana
                                                               .. Respondent


CORAM:        HON'BLE MR. JUSTICE RAJESH BINDAL

Present:      Mr. Surender Lamba, Advocate for the petitioner.

              Ms. Ritu Punj, Deputy Advocate General, Haryana.

                                   ..

Rajesh Bindal J.

Learned counsel for the petitioner submits that deceased-Kuldeep
was killed by the bullet injury, which is attributed to Karambir. It is a case where
the police party was chasing Kuldeep on the information that he is a gangster. The
petitioner was only directed to take the members of the chasing party to the place
by driving the jeep. The other two persons, who were also in the jeep, namely,
Ram Kumar and Balraj, who had also not hit the deceased, have already been
granted bail by this Court. Karambir was granted bail earlier but on account of the
fact that challan was not presented within time.

Considering the aforesaid facts, without commenting on the merits, it
is directed that pending trial, the petitioner shall be released on bail on furnishing
of bail bonds to the satisfaction of Chief Judicial Magistrate/Duty Magistrate,
Bhiwani.

The petition is disposed of.

(Rajesh Bindal)
Judge
6.7.2009
mk