IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
****
Criminal Misc. No. M-7111 of 2008 (O&M)
Date of Decision:18.07.2008
Yaqoob Masih
…..Petitioner
Vs.
State of Punjab
…..Respondent
CORAM:- HON’BLE MR. JUSTICE RAJESH BINDAL
Present:- Mr. Sandeep Arora, Advocate for the petitioner.
Mr. Anter Singh Brar, DAG, Punjab.
****
RAJESH BINDAL J.
Learned counsel for the petitioner submits that the FIR in the
present was got recorded by the complainant on 6.4.2007 for an incident
which occurred in 2001. The petitioner was arrested on 13.11.2007 and is
in custody since then. The trial is going to take some time.
Be that as it may, without opining on the merits of the
controversy, it is directed that pending trial, the petitioner shall be released
on bail on furnishing of security to the satisfaction of Chief Judicial
Magistrate/ Duty Magistrate, Kapurthala.
The petition is disposed of.
July 18, 2008 ( RAJESH BINDAL ) renu JUDGE