High Court Punjab-Haryana High Court

Satbir vs State Of Haryana on 12 July, 2011

Punjab-Haryana High Court
Satbir vs State Of Haryana on 12 July, 2011
          IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                          CHANDIGARH




                                    Crl. Misc. No. M- 13275 of 2011(O&M)
                                            Date of Decision: July 12, 2011.


Satbir.
                                                  ...... PETITIONER(s)

                                   Versus

State of Haryana.
                                                  ...... RESPONDENT (s)


CORAM:- HON'BLE MR.JUSTICE RAM CHAND GUPTA


Present:     Mr. Shiv Kumar, Advocate
             for the petitioner.

             Mr. Ashish Kapoor, Addl.A.G., Haryana.

                         *****

RAM CHAND GUPTA, J.(Oral)

This petition has been filed under Section 439 of Code of

Criminal Procedure for grant of regular bail pending trial in FIR No.427

dated 11.08.2010 under Sections 304-B/498A read with Section 34 IPC,

Police Station City Ballabgarh, District Faridabad.

I have heard learned counsel for the parties and gone through the

record.

CRM No.M-13275 of 2011 2

This is third bail application. First bail application was got

dismissed as withdrawn on 17.12.2010. Second bail application was also got

dismissed as withdrawn on 31.01.2011.

Brief allegations against the petitioner-accused are that he is

father-in-law of deceased -Smt.Gianwati, whose marriage was solemnized on

20.02.2007 with co-accused -Rohtash i.e. son of present petitioner. Out of

the wedlock two sons, namely, Pawan aged 2 years and Shalok aged 1 year

were born. There are also allegations that she used to be harassed by her

husband Rohtash, father-in-law Satbir and mother-in-law Premwati for

bringing less dowry and they used to torture her. Hence, it was alleged that

she was killed by all the three accused including the present petitioner by

poisoning. As per medical evidence, cause of death of Smt.Gianwati is

poisoning and she died in the house of her in-laws after three years of her

marriage leaving behind two small children. She used to reside in joint

family. Initially challan was filed against the petitioner and his son as co-

accused Smt.Premwati i.e. wife of the petitioner remained absconding. Trial

commenced against petitioner and his son and major portion of the

prosecution evidence was already recorded when Smt.Premwati surrendered

and hence, supplementary challan was filed against her and thereafter her

case was consolidated alongwith with the present case and the charges for

offence under Section 304-B IPC read with Section 34 IPC in the alternative

under Section 302 IPC read with Section 34 IPC besides Section 498A IPC

were framed against the accused. Case is fixed for evidence of prosecution

for 2/3-9-2011. Accused Smt.Premwati has already been granted regular bail

by learned trial Court. Hence, in view of these facts, it cannot be said that
CRM No.M-13275 of 2011 3

there is any delay on the part of prosecution. Rather delay in the trial has

occurred as co-accused, Smt.Premwati remained absconding and could not be

arrested.

It has been argued by the learned counsel for the petitioner that

there was no previous allegation of demand of dowry and that the allegation

was made for the first time by way of present complaint. It has also been

contended that petitioner has been continuing in custody since 11.08.2010.

Bail application has been opposed by learned counsel for the

respondent-State on the ground that material witnesses are yet to be

examined and that the trial could not be concluded as co-accused remained

absconding.

In view of serious allegations against the petitioner-accused as

discussed above, and without expressing anything on the merit of the case, I

am of the view that it is not such a case in which concession of regular bail

should be granted to the accused at this stage. There is no merit in the instant

application for bail filed by Satbir accused. Hence, the same is, hereby,

dismissed.

( RAM CHAND GUPTA )
July 12, 2011. JUDGE
‘om’