Punjab-Haryana High Court
Mohd. Irfan @ Bablu vs State Of Haryana on 31 March, 2009
In the High Court of Punjab and Haryana at Chandigarh
CRM No. M- 7356 of 2009
Decided on:- 31.03.2009
Mohd. Irfan @ Bablu .....Petitioner
Versus
State of Haryana .....Respondent
Coram Hon’ble Mr. Justice K. C. Puri
Present Mr. Gaurav Kathuria, Advocate
for the petitioner.
Mr. Ranbir Singh Arya, DAG, Haryana.
K. C. Puri,J (Oral)
As per allegations of the prosecution, the complainant was
cheated for an amount of Rs. 13180/-.
The gravity of offence does not make out a case for grant of
anticipatory bail.
So, the petition stands dismissed.
March 31, 2009 ( K. C. Puri ) mamta Judge