Punjab-Haryana High Court
Suresh vs State Of Haryana on 20 July, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
Criminal Misc. No.M-11608 of 2009 (O&M)
Date of Decision: 20.7.2009.
Suresh
....Petitioner
Versus
State of Haryana
...Respondent
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Mr. Jitender Dhanda, Advocate
for the petitioner.
Ms. Ritu Punj, DAG Haryana.
RAJESH BINDAL J.
****
Learned counsel for the petitioner submits that the petitioner has
attributed injury to one of the person which was found to be simple in nature. He
has not been attributed any injury to the deceased. He is in custody since
January 15, 2008. The trial is still at the initial stage and its completion is likely
to take some time. Accordingly, it is directed that pending trial, the petitioner
shall be released on bail on his furnishing of bail bonds to the satisfaction of
Chief Judicial Magistrate/Duty Magistrate, Hisar.
The petition stands disposed of.
(RAJESH BINDAL)
20.7.2009 JUDGE
Reema