High Court Punjab-Haryana High Court

Sukhchan @ Channi & Another vs State Of Punjab on 15 July, 2008

Punjab-Haryana High Court
Sukhchan @ Channi & Another vs State Of Punjab on 15 July, 2008
In the Punjab and Haryana High Court,at Chandigarh.

             Crl.Misc. No.M- 14471 of 2008
             Decided on July 15,2008.


Sukhchan @ Channi & another                  --- Petitioner


             vs.

State of Punjab                              ---Respondent.

Present: Mr. N.S.Sidhu,Advocate, for the petitioners.

Mr. IPS Sidhu, Sr.DAG,Punjab.

Rakesh Kumar Jain,J:

This is a petition under Section 439 Cr.P.C. for regular bail in a

case bearing FIR No. 24 dated 19.3.2008 under Sections 363,366-A and

120-B of IPC, registered at Police Station, Sudhar, Ludhiana.

Counsel for the petitioner contends that in fact, Maninder Kaur

@ Nisha and Bobby son of Shinder Singh were in love and had run away

from their houses. The petitioners are the younger brother of Bobby and his

mother. It is also submitted by the State Counsel that the girl has already

been recovered.

In view of the above and without expressing any opinion on

the merits of this case, this petition is allowed and it is directed that the

petitioners shall be released on bail on their furnishing bail bonds to the

satisfaction of CJM/Duty Magistrate, Ludhiana.

July 15,2008                                           (Rakesh Kumar Jain)
RR                                                             Judge