High Court Punjab-Haryana High Court

Tejbir Singh vs State Of Punjab on 31 July, 2009

Punjab-Haryana High Court
Tejbir Singh vs State Of Punjab on 31 July, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH

                                  Crl. Misc No. M-16376 of 2009
                                  Date of decision : 31.07.2009

Tejbir Singh
                                                             ....Petitioner

                                         V/s

State of Punjab
                                                             ....Respondent

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. Vikram Singh, Advocate
for the petitioner.

Mr. Shailesh Gupta, DAG Punjab.

RAJAN GUPTA J. (ORAL)

This is a petition for regular bail in a case registered against the

petitioner under Sections 379/411/420/427 IPC at police station Sadar,

Rajpura vide FIR No. 170 dated 09.08.2005.

Learned counsel for the petitioner submits that the petitioner

has been in custody for almost eight months by now. According to the

counsel, the petitioner did not appear before the trial court due to

apprehension that surety furnished at the time of grant of bail would be

withdrawn. According to the counsel, the case is triable by the Magistrate

and the petitioner is ready to furnish an undertaking that he shall not default

in appearance before the trial court on any date in future.

Learned counsel for the State has submitted that stringent

conditions and heavy surety be imposed on the petitioner in case enlarged

on bail.

Without expressing any opinion on the merits of the case and

taking into consideration the period of detention already suffered by him, I
Crl. Misc No. M-16376 of 2009 -2-

am of the considered view that petitioner deserves to be released on bail.

Accordingly, the petition is allowed and the petitioner is ordered to be

released on bail to the satisfaction of trial court. This, however, will be

subject to heavy surety and the condition that petitioner will report to the

local police station where he is residing twice in a month. This condition

will be incorporated by the trial court in its order.

31.07.2009                                              (RAJAN GUPTA)
Ajay                                                       JUDGE