Criminal Misc. No. M-10324 of 2009 1
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Misc. No. M-10324 of 2009
Date of decision: August 17, 2009
Surjit Singh -Petitioner
Versus
State of Punjab -Respondent
Coram Hon'ble Mr. Justice Rajan Gupta
Present: Mr. AS Kalra, Advocate, for the petitioner.
Mr. Shilesh Gupta, DAG, Punjab.
Rajan Gupta, J.(Oral)
Mr. Kalra submits that the petitioner is not named in the FIR
and has been arraigned as an accused on the statement of co-accused
Surinderpal Singh. Counsel further submit that the petitioner has been in
custody almost for the last three years and the case is triable by the
Magistrate.
Learned State counsel, however, opposes the prayer for bail on
the ground that the petitioner is a habitual offender and is involved in a
number of other cases. According to him, in case the petitioner is to be
enlarged on bail, stringent conditions be imposed in order to prevent him
from evading the process of law.
Keeping in view the fact that the petitioner is in custody for the
last three years and the case is triable by the Magistrate as also the fact that
the trial may take a considerable time to conclude, no useful purpose will
be served by detaining him in custody pending trial. So, without expressing
Criminal Misc. No. M-10324 of 2009 2
any opinion on merits of the case, the instant petition is allowed and the
petitioner is directed to be enlarged on bail to the satisfaction of Chief
Judicial Magistrate, Ludhiana. This, however, will be subject to heavy
surety and any other condition, which the trial court may deem fit to impose.
[Rajan Gupta]
Judge
August 17, 2009.
‘ask’