High Court Punjab-Haryana High Court

Gurbakshish Singh Atwal vs State Of U.T on 10 December, 2009

Punjab-Haryana High Court
Gurbakshish Singh Atwal vs State Of U.T on 10 December, 2009
    CRM-M 15416 of 2009 (O&M)                                     1

In the High Court for the States of Punjab and Haryana at Chandigarh.



                Decided on December 10,2009.



    Gurbakshish Singh Atwal                              -- Petitioner


                      vs.

    State of U.T, Chandigarh                             --Respondent

CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

Present: Ms.Amardeep Kaur and
Mr.Abhishek Bhaskar,Advocates,for the petitioner(s)

Mr.Hemant Bassi,Advocate,for the U.T.Chandigarh.

Rakesh Kumar Jain, J:

This order shall dispose of two bail petitions bearing

CRM-M 15416 of 2009 (Gurbakshish Singh Vs. State of U.T,

Chandigarh) and CRM-M16053 of 2009 (Surinder Singh Atwal Vs.

State of UT,Chandigarh) filed under Section 438 of the Code of

Criminal Procedure, 1973 (for short, ‘Cr.P.C.’), for pre arrest bail in

case FIR No.202 dated 08.5.2009 registered under Sections 406/498-A

IPC at Police Station, Sector 39,Chandigarh.

The first bail petition bearing CRM-M 15416 of 2009 is

by the husband of the complainant and the second bail application

bearing CRM-M 16053 of 2009 is by the father-in-law of the

complainant.

CRM-M 15416 of 2009 (O&M) 2

According to the allegations made in the FIR, marriage of

the complainant was solemnized with Gurbakshish Singh Atwal on

13.4.2008 as per Sikh Rites. After the marriage, the complainant

stayed in the house of her in-laws for 2/3 days and her mother-in-law

and father-in-law started maltreating and harassing her on account of

bringing less dowry and not fulfilling their demand of Rs. 2,50,000/-

cash and a Honda City Car. On 29.4.2008, a huge quantity of arms

and ammunitions were recovered from the possession of her father-in-

law for which one FIR No.117 dated 20.4.2008 was registered

against him at Police Station, Sector 11,Chandigarh. It is further

alleged that she was called ‘manhus’ in the family. In the month of

June,2008, demand of the petitioner was fulfilled by the parents of the

complainant by paying Rs.2,50,000/- in cash and Rs. 5,00,000/- was

paid in July,2008. It is also alleged that in the month of June,

2008, her mother-in-law had taken away all her valuable

jewellery, clothes etc. on account of keeping them in safe custody

and when she demanded the same in the month of August, 2008,

for the purpose of attending the marriage at her parental house, she

was flatly refused to hand over the same. It was on 3.11.2008, that

she was given beatings by her husband and her mother-in-law

shunted her out in a pitiable condition at about 10 p.m.

Apprehending their arrest in view of the aforesaid

allegations in the FIR, the petitioners had approached the Court

below for anticipatory bail. The bail application of Gurbakshish Singh

was dismissed by the learned Addl.Sessions Judge,Chandigarh, vide

his order dated 26.5.2009 while bail application of Surinder Singh
CRM-M 15416 of 2009 (O&M) 3

Atwal was declined by the learned Addl.Sessions

Judge,Chandigarh,vide his order dated 05.6.2009.

Learned counsel for the petitioners has prayed for bail on

parity with mother-in-law of the complainant who has already been

granted bail. It is also submitted that after the interim bail was granted

by this Court, the petitioners have joined the investigation.

On the other hand, learned counsel for the State has

argued that the allegations contained in the FIR attract the provisions

of Section 498-A and 406 IPC. Recovery of the dowry articles is also

to be effected from the petitioners.

I have heard the learned counsel for the parties and have

perused the record.

It is worthwhile to mention here that in order to bring

compromise between the parties, this Court had even sent this case to

the Mediation Centre of this Court but all efforts for reconciliation

proved futile.

After giving my thoughtful consideration to the respective

contentions of the parties, I find that the petitioners are not entitled for

anticipatory bail because all the allegations in the FIR are categoric

and recoveries are yet to be effected. Hence, without commenting

anything on the merit, both the petitions are hereby dismissed.

December 10,2009                                 (Rakesh Kumar Jain)
RR                                                      Judge