Punjab-Haryana High Court
Sukhdev Singh S/O Joginder Singh … vs State Of Punjab on 14 January, 2003
Bench: K Gupta
ORDER
K.C. Gupta, J.
1. Heard, Tarsem Singh appellant-applicant is stated
to have helped Sukhdev Singh in taking away the prosecutrix
Kulwinder Kaur and Sukhdev Singh repeatedly raped her. It is
not the case the Tarsem Singh had also raped her. Counsel
for the appellant-applicant also contended that it is a
debatable point if Tarsam Singh could be held guilty for the
offence punishable under Section 366, IPC. In such
circumstances, let he be admitted to bail to the satisfaction
of C.J.M., Amritsar.