In the High Court of Punjab and Haryana at Chandigarh
Criminal Misc. No. M-34062 of 2008
Date of decision: 23.1.2009
Sohan Singh
......Petitioner
Versus
State of Punjab
.......Respondent
CORAM: HON'BLE MRS. JUSTICE SABINA
Present: Mr.SPS Sidhu, Advocate,
for the petitioner.
Mr.Amandeep Singh Rai, AAG, Punjab.
****
SABINA, J.
This petition has been filed under Section 439 of the
Code of Criminal Procedure (“Cr.P.C” for short) for grant of regular
bail to the petitioner in case bearing FIR No.96 dated 31.3.2008,
under Sections 302/324/323/148/149 of the Indian Penal Code,
registered at Police Station Sadar, Ferozepur.
As per the case of the prosecution, the petitioner had
inflicted a gandasa blow on the left eye brow of the injured Kulwant
Singh. The said injury was declared to be simple in nature. Laddu
Singh, co-accused, gave a kappa blow on the person of Santro,
mother of the complainant, on her head and due to this injury she
died. Bahal Singh, father of the complainant, also suffered injuries
inflicted by Mukhtiar Singh, Chhinder Singh and Wazira, in the
Criminal Misc. No. M-34062 of 2008 -2-
alleged occurrence.
Learned counsel for the petitioner has submitted that it is
a case of cross-version. The only injury attributed to the petitioner on
the person of Kulwant Singh-complainant is simple in nature. The
petitioner has also suffered grievous injuries in the occurrence. Bahal
Singh had later died as he was suffering from Tuberculosis.
Learned State counsel, on the other hand, has opposed
the petition.
After hearing learned counsel for the petitioner as well as
learned State counsel, I am of the opinion that the present petition
deserves to be allowed.
The petitioner is in custody since 30.7.2008 and has also
suffered grievous injuries in the alleged occurrence. It is a case of
cross-version. The petitioner is attributed a simple injury on the
person of the complainant.
Accordingly, without expressing any opinion on the merits
of the case, this petition is allowed. The petitioner is ordered to be
admitted to bail subject to the satisfaction of learned Chief Judicial
Magistrate, Ferozerpur.
(SABINA)
JUDGE
January 23, 2009
anita