High Court Punjab-Haryana High Court

Virender vs State Of Haryana on 25 April, 2011

Punjab-Haryana High Court
Virender vs State Of Haryana on 25 April, 2011
         IN THE HIGH COURT OF PUNJAB AND HARYANA
                      AT CHANDIGARH

                                          CRM-M- No. 8715 of 2011 (O&M)
                                            Date of Decision : April 25, 2011


Virender                                                       ...... Petitioner
                                     Versus
State of Haryana                                              ...... Respondent

                                      ****

CORAM : HON’BLE MR. JUSTICE ALOK SINGH

1. Whether reporters of local news papers may be allowed to see
judgement ?

2. To be referred to reporters or not ?

3. Whether the judgement should be reported in the Digest ?

Present : Mr. Vivek Khatri, Advocate,
for the petitioner.

Ms. Preeti Chaudhary, AAG, Haryana.

****

Alok Singh, J (Oral)

This is an application seeking bail in FIR No.425 dated

4.8.2010, under Sections 392 of Indian Penal Code and 25/54/59 of Arms

Act, registered at Police Station Assandh, District Karnal.

Learned counsel for the petitioner states that during the

identification parade, complainant has not identified the petitioner, rather,

has identified the other co-accused, namely, Vikas and Sunil. Learned

counsel further states that petitioner is in judicial custody w.e.f.

August, 2010 and in the present matter, challan has already been submitted.

Considering totality of the facts and circumstances of the case,

the present petition is directed to be allowed. Let petitioner be released on

bail to the satisfaction of the Trial Court.

(Alok Singh)
Judge
April 25, 2011
Anand