In the Punjab and Haryana High Court,at Chandigarh.
Crl.Misc. No.M-8972 of 2008
Decided on July 15,2008.
Sunil Kumar --- Petitioner
vs.
State of Haryana ---Respondent.
Present: Mr. Rajesh Bansal,Advocate, for the petitioner.
Mr.S.S.Gorupuria, DAG,Haryana.
Rakesh Kumar Jain,J:
This is a petition under Section 439 Cr.P.C. for regular bail in a
case bearing FIR No. 449 dated 26.12.006 under Sections 376/506 of IPC,
registered at Police Station, Model Town, Panipat.
Counsel for the petitioner contends that the prosecutrix, her
father Bachan Lal and her mother Rupa have already been examined as Pws
11,10, and 12 and they have not supported the case of the prosecution as all
of them in unison say that no rape has been committed by the petitioner with
the prosecutrix.
Counsel for the State does not controvert the aforesaid position.
In view of the above, without expressing any opinion on the
merits of this case, this petition is allowed and it is directed that the
petitioner shall be released on bail on his furnishing bail bonds to the
satisfaction of the trial Court.
July 15,2008 (Rakesh Kumar Jain) RR Judge