IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
Criminal Misc. No.M-31007 of 2009 (O&M)
Date of Decision: 5.11.2009.
Virender Kumar
....Petitioner
Versus
State of Haryana
...Respondent
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Mr. Sanjeev Sheoran, Advocate
for the petitioner.
RAJESH BINDAL J.
****
Prayer in the petition is for grant of regular bail pending trial. The
petitioner is in custody since 30.8.2009.
Learned counsel for the petitioner submitted that in the alleged
occurrence though the petitioner has been named in the FIR but nothing has
been attributed to him.
Considering the arguments of learned counsel for the petitioner I
do not find it to be a fit case for grant of bail. As per the facts in the FIR the
petitioner and other accused who are students had highjacked the bus and
turned its steering wheel on one side as a result of which the bus hit a motor
cycle and a lady died.
Considering the conduct of the petitioner, I do not find it to be a fit
case for grant of bail at this stage.
The petition is accordingly dismissed.
(RAJESH BINDAL)
5.11.2009 JUDGE
Reema