High Court Punjab-Haryana High Court

Shamsher Singh vs State Of Punjab And Another on 24 May, 2011

Punjab-Haryana High Court
Shamsher Singh vs State Of Punjab And Another on 24 May, 2011
CRM No. M-6776 of 2011 (O&M)
                                                                              -1-

     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH

                                 CRM No. M-6776 of 2011 (O&M)
                                 Date of decision: 24.05.2011

Shamsher Singh
                                                                    ....Petitioner
                                 Versus

State of Punjab and another
                                                                ....Respondents

CORAM: HON'BLE MR. JUSTICE ALOK SINGH

Present: - Mr. G.S. Bhatia, Advocate, for the petitioner.
           Mr. K.D. Sachdeva, Addl. A.G., Punjab.
           Mr. Amrik Singh Kalra, Advocate, for the complainant.

           1.Whether Reporters of local papers may be allowed to see the judgment?
           2.Whether to be referred to the Reporters or not?
           3.Whether the judgment should be reported in the Digest?

                      *****

ALOK SINGH, J (ORAL)

This is an application seeking anticipatory bail in complaint

case No.177 dated 19.9.2009 under Sections 302/420/120-B IPC, in the

Court of learned Chief Judicial Magistrate, Rupnagar.

Learned counsel for the petitioner states that petitioner is

summoned to face trial on the private complaint. He has further stated

that co-accused Sajjan Singh was enlarged on bail by this Court vide

order dated 13.9.2010 (Annexure P-6) and another co-accused Jaspal

Singh was enlarged on bail by this Court vide order dated 2.5.2011,

photostat copy of which handed over in the Court is taken on record. He

further states that petitioner is the similarly situated accused.

Mr. Amrik Singh Kalra, learned counsel for the complainant,

states that it is true that petitioner is the similarly situated accused.
CRM No. M-6776 of 2011 (O&M)
-2-

Mr. K.D. Sachdeva, learned Additional Advocate General,

Punjab, states that during so many inquiries cancellation reports were

filed and thereafter petition filed by the complainant was treated as

complaint thereon petitioner with other co-accused, who have already

been enlarged on bail, was summoned to face trial by the Magistrate.

Petitioner is appearing before the summoning Court and he

was not taken into custody because his arrest was stayed by this Court

vide order dated 4.3.2011.

Considering totality of the facts and circumstances of the case,

present petition is allowed. Let petitioners be released on bail by

summoning Court on furnishing his personal bond and two surety bonds

to the satisfaction of learned summoning Court.

(Alok Singh)
Judge
May 24, 2011
R.S.