High Court Punjab-Haryana High Court

Rajesh vs State Of Haryana And Another on 18 November, 2009

Punjab-Haryana High Court
Rajesh vs State Of Haryana And Another on 18 November, 2009
               In the High Court of Punjab & Haryana at Chandigarh

                                             CRM No. M-27228 of 2009 (O&M)

Rajesh                                                          ..... Petitioner
                                             vs
State of Haryana and another                                    ..... Respondents
Coram:        Hon'ble Mr. Justice Rajesh Bindal


Present:      Mr. Raj Mohan Singh, Advocate, for the petitioner.

Mrs. Ritu Punj, Deputy Advocate General, Haryana,
for respondent no. 1.

Mr. R. A. Sheoran, Advocate, for respondent no. 2.

Rajesh Bindal J.

Prayer in the present petition is for grant of anticipatory bail to the
petitioner who is husband of respondent wife. The marriage of the parties was
solemnised on 16.5.1997. A male child was born on 7.2.1998. Since March, 1998,
respondent wife is living separate from the petitioner except for few days she lived
with the petitioner in May 2005 and in October 2008. After March 1998 till
October 2008 no proceedings were initiated by respondent no. 2 against the
petitioner nor any efforts were made to join his company.

Considering the aforesaid facts, in my opinion, the custodial
interrogation of the petitioner is not required at this stage. Accordingly, the interim
bail granted to the petitioner vide order dated 25.9.2009 is made absolute.

The petition is disposed of.

18.11.2009                                                 ( Rajesh Bindal)
vs.                                                              Judge