CRM -M No. 24133 of 2009 (O&M)
Ramjan and another versus State of Haryana
Present: Mr. Shiv Kumar, Advocate
for the petitioners.
Mr.Rakesh Gupta, Advocate
for the complainant.
Mr.Deepak Girotra, AAG, Haryana.
***
This is a petition for anticipatory bail filed by Ramjan and Iqbal
in case bearing FIR No.212 dated 19.6.2009, under Sections
148/149/323/324/506/452 and Section 307 (added later on) of the IPC,
registered at police station Hathin, District Palwal.
As regards Ramjan and Iqbal no specific injury has been
attributed to them. In pursuance of the interim order dated 01.09.2009 as has
been confirmed by the AAG, Haryana learned counsel for the petitioners
states that the bail application of Fakru co-accused has been dismissed.
He further states that the main accused is Fakru who is
attributed injury with axe.
In the circumstances ,it would be in the interest of justice if the
order dated 01.09.2009 is made absolute, up to the filing of the challan,
whereafter the petitioners would be required to seek regular bail.
Petition stands disposed of.
(AJAY TEWARI)
JUDGE
November 30, 2009
sunita