IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Criminal Miscellaneous No. M-18240 of 2008
Date of Decision: October 3, 2008
Sukhchain Singh @ Bittu
.....PETITIONER(S)
VERSUS
State of Punjab
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. S.K. Laddi, Advocate, for the
petitioner.
Mr. H.S. Brar, Deputy Advocate
General, Punjab.
. . .
AJAI LAMBA, J (Oral)
This petition has been filed under
Section 439 Cr.P.C. for bail to the petitioner in case
FIR No.194 dated 13.6.2007 lodged for commission of
offences under Section(s) 307, 120-B, 506, 148, 149
IPC, with Police Station, City, Faridkot.
Learned counsel for the petitioner
contends that material witnesses including the injured
have been examined. The petitioner has been in custody
since 25.7.2008. No useful purpose would be served by
further custody of the petitioner.
Learned counsel for the respondent-State
has not disputed the fact that the injured has been
Crl. Misc. No. M-18240 of 2008 [2]
examined.
Having regard to the fact that material
witnesses have been examined and the custody period of
the petitioner is considerable, this petition is
allowed.
Bail to the satisfaction of the Trial
Court.
(AJAI LAMBA)
October 03, 2008 JUDGE
avin