Citation : 2023 Latest Caselaw 5433 P&H
Judgement Date : 26 April, 2023
2023:PHHC:059054 209/A IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH Cri. Misc. No. M-53111 of 2022 Date of Decision: April 26, 2023 Bhim Panjetha desees Petitioner versus State of Haryana seve Respondent CORAM: HON'BLE MR.JUSTICE SUDHIR MITTAL kK Present: Mr. Jaspreet Singh Brar, Advocate for the petitioner Mr. Himmat Singh, DAG Haryana Mr. Sandeep Saini, Advocate for the complainant 36 2 2 Sudhir Mittal, J. (Oral)
The petitioner seeks grant of regular bail in case FIR No. 111 dated 01.05.2022, registered at Police Station Sadhaura, District Yamuna Nagar, under Sections 148, 149, 323, 324, 307, 452, 506 IPC (Sections 325, 120-B IPC and Section 25 of the Arms Act, 1959 added later on).
Learned counsel for the petitioner has submitted that on 31.03.2023 the trial Court has deprecated the conduct of the complainant who is absconding despite issuance of warrants of arrest. He could not be apprehended resulting in delay of the trial on account of non-recording of evidence of prosecution witnesses. A photocopy of order dated 31.03.2023 as well as order dated 21.04.2023 passed by the trial Court have been handed over in the Court in support of the submission.
Thus, it has been argued that the complainant is deliberately delaying
reena _ the trial just to ensure that the petitioner is denied the concession of regular bail. Tattest fo the accuracy and
integrity of this order/ judgment
Chandigarh
2023:PHHC:059054
Learned counsel for the complainant submits that the complainant has failed to appear because he fears for his life and liberty.
Custody certificate dated 24.04.2023 digitally signed by Sh. Bhupender, Deputy Superintendent, District Prison, Yamuna Nagar has been filed in Court. The same is taken on record. A perusal thereof shows that the petitioner has undergone actual custody of 08 months and 24 days and there is one more criminal case pending against him in which he is on bail.
Learned State counsel concedes that examination of PWs has not yet commenced.
From the submissions of learned counsel for the parties, it is evident that the complainant is avoiding to depose before the trial Court so that the bail application of the petitioner is delayed. The petitioner has been in custody for 08 months and 24 days and the trial is not likely to be concluded at an early date, thus, I deem it appropriate to grant regular bail to the petitioner. The petition is allowed and the petitioner is directed to be released on bail on his furnishing bail and surety
bonds to the satisfaction of the trial Court/Duty Magistrate, concerned.
April 26, 2023 [SUDHIR MITTAL] reena JUDGE
Whether speaking/reasoned : Yes/No Whether Reportable : Yes/No
REENA
2023.04.26 15:54
| attest to the accuracy and integrity of this order/ judgment Chandigarh
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!