High Court Punjab-Haryana High Court

Manjinder Singh Alias Meera vs State Of Punjab on 10 November, 2009

Punjab-Haryana High Court
Manjinder Singh Alias Meera vs State Of Punjab on 10 November, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH




                         Criminal Misc. No. M-30378 of 2009
                         Date of decision : November 10, 2009


Manjinder Singh alias Meera
                                            ....Petitioner
                         versus

State of Punjab
                                            ....Respondent


Coram:       Hon'ble Mr. Justice L.N. Mittal


Present :    Mr. IPS Kohli, Advocate, for the petitioner

             Mr. Gaurav Garg Dhuriwala, AAG Punjab


L.N. Mittal, J. (Oral)

Manjinder Singh alias Meera has filed this petition for

anticipatory bail in case FIR No. 294 dated 6.10.2009 under sections 341,

506, 34 and 382 (added later on) IPC and section 25 of Arms Act, Police

Station City Abohar, District Ferozepur.

I have heard learned counsel for the parties and perused the

case file.

According to the prosecution version, the petitioner and his co-accused

came in a jeep and obstructed the complainant while he was unloading

luggage from his car in his house. Occupants of the jeep started abusing

the complainant. When a neighbour came, occupants of the jeep fled away

along with their jeep. However, again, they waylaid the complainant and

his neighbour at midnight while they were on way to the house of
Criminal Misc. No. M-30378 of 2009 -2-

another person. The complainant was pulled out of his car and was

extended death threat by the occupants of the jeep. When people gathered,

the occupants of the jeep fled away leaving behind the jeep. From jeep,

three swords and live cartridge were recovered.

Learned counsel for the petitioner contended that no offence

under section 382 IPC which has been added later on has been made out

from the averments in the FIR. However, learned State counsel, on

instructions from ASI Puran Chand, stated that complainant by making

supplementary statement stated that the accused persons had taken away Rs

1000/- and wallet of the complainant and the same are yet to be recovered.

Keeping in view the fact that the jeep was left at the spot and

live cartridge and three swords were recovered from the jeep and the fact

that the complainant was attacked twice with interval of half an hour only

and all other circumstances but without meaning to express any opinion on

merits, the petitioner does not deserve the concession of anticipatory bail.

Dismissed.



                                                       ( L.N. Mittal )
November 10, 2009                                           Judge
  'dalbir'