High Court Punjab-Haryana High Court

Sukram Pal vs State Of Haryana on 3 August, 2009

Punjab-Haryana High Court
Sukram Pal vs State Of Haryana on 3 August, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                                   Crl. Misc No. M-14921 of 2009
                                   Date of decision : 03.08.2009


Sukram Pal
                                                          ....Petitioner

                                        V/s

State of Haryana
                                                          ....Respondent

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. S.S. Narula, Advocate
for the petitioner.

Mr. Tarun Aggarwal, Sr. DAG Haryana.

RAJAN GUPTA J. (ORAL)

This is a petition for grant of regular bail in a case registered

against the petitioner under Sections 307/411/34 IPC and 27/54/59 of Arms

Act at police station Israna, District Panipat vide FIR No. 34 dated

08.03.2009.

Learned counsel for the petitioner submits that the complainant

has already been examined before the trial court. However, he has resiled

from his statement implicating the petitioner. Learned counsel further

submits that only allegation against the petitioner is that he caught hold of

the complainant, Moti Ram while the shot was fired by one Charan Singh.

However, Charan Singh is stated to be in custody. According to the

counsel, petitioner has undergone incarceration since 12.03.2009.

In view of the situation that the complainant is stated to have

resiled from the statement and the fact that injury attracting offence under

Section 307 IPC is not attributed to the petitioner, I feel the petitioner

deserves to be released on bail.

Crl. Misc No. M-14921 of 2009 -2-

However, without expressing any opinion on the merits of the

case and taking into consideration the fact that trial will take long time to

conclude, I deem it appropriate to grant regular bail to the petitioner.

Accordingly, the petition is allowed and he is ordered to be enlarged on bail

to the satisfaction of Chief Judicial Magistrate, Panipat.

03.08.2009                                                   (RAJAN GUPTA)
Ajay                                                            JUDGE