High Court Punjab-Haryana High Court

Sunil And Another vs State Of Haryana on 18 April, 2009

Punjab-Haryana High Court
Sunil And Another vs State Of Haryana on 18 April, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH

                                 Crl. Misc. No. M-110 of 2009 (O&M)
                                 Date of decision : 18.04.2009


Sunil and another
                                                            ....Petitioners

                                        V/s


State of Haryana
                                                            ....Respondent.

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. K.K. Aggarwal, Sr. Advocate with
Mr. Kapil Aggarwal, Advocate for the petitioners.

Mr. Tarun Aggarwal, Sr. DAG Haryana.

RAJAN GUPTA J. (ORAL)

Crl. Misc No. 18855 of 2009

This is an application for placing on record Annexures P-6 and

P-7. The prayer is allowed and Annexures P-6 and P-7 are taken on record.

Crl. Misc. No. M-110 of 2009

Counsel for the petitioners submits that petitioners were

arraigned as an accused in this case only on the basis of extra-judicial-

confession before two Panches namely Partap Singh and Deepak.

According to the counsel, statements of both the person have been recorded

by the trial court on 17.03.2009 when they stepped into the witness box as

PW-1 and PW-2. Learned counsel submits that both the prosecution

witnesses have not supported their prosecution case. Learned counsel for

the State is not in a position to dispute this factual contention.

Under the circumstance, no useful purpose would be served by

keeping the petitioners in custody during the pendency of the trial. Without

expressing any opinion on the merits of the case, petitioners are directed to
Crl. Misc. No. M-110 of 2009 (O&M) -2-

be released on bail to the satisfaction of Chief Judicial Magistrate, Rewari.

18.04.2009                                                (RAJAN GUPTA)
Ajay                                                         JUDGE