CRM No. M-9208 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-9208 of 2009 (O&M)
Date of decision: 8.7.2009
Surjit Singh ...Petitioner
Versus
State of Punjab ...Respondent
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Raman Mohinder, Advocate, for the petitioner.
Rajan Gupta, J.
Learned counsel for the petitioner submits that the
petitioner is in incarceration for last about seven months. According to
the counsel, two prosecution witnesses have been examined and both
have been declared hostile. Moreover, the petitioner has been attributed
a stick (danda) blow on the head of the mother of the complainant.
Learned counsel for the State has opposed the bail
application on the ground that allegations against the petitioner are
serious in nature.
Keeping in view the facts and circumstances of the case, no
useful purpose will be served by detaining the petitioner in custody
during the pendency of the trial as the trial may take long time to
conclude. So, without expressing any opinion on the merits of the case,
this petition is allowed and the petitioner is directed to be released on
bail to the satisfaction of Chief Judicial Magistrate/Duty Magistrate,
Sangrur.
(RAJAN GUPTA)
July 08, 2009 JUDGE
'rajpal'