High Court Punjab-Haryana High Court

Chander Bhan @ Bhana Ram @ Pehalwan … vs State Of Haryana on 16 April, 2009

Punjab-Haryana High Court
Chander Bhan @ Bhana Ram @ Pehalwan … vs State Of Haryana on 16 April, 2009
      In the High Court of Punjab and Haryana at Chandigarh


                                Crl. Misc. No. M- 6387 of 2009
                                Date of Decision:April 16, 2009


Chander Bhan @ Bhana Ram @ Pehalwan Singh

                                             ---Petitioner


                   versus

State of Haryana


                                             ---Respondent

Coram:       HON'BLE MRS. JUSTICE SABINA

                 ***

Present:     Mr.Ajit Attri and Mr. J.S.Saini,Advocates,
             for the petitioner

             Mr. Sidharth Sarup, AAG, Haryana

                   ***


SABINA, J.

Chander Bhan @ Bhana Ram @ Pehalwan Singh-petitioner has

filed this petition under Section 439 of the Code of Criminal Procedure

(herein after referred to as ‘Cr.P.C.) seeking regular bail in FIR No. 85

dated 17.9.2008 under Sections 304 B/34 of the Indian Penal Code

registered at Police Station, Jhansa, Distt. Kurukshetra.

Prosecution case in brief is that Rajni Devi, since deceased, was

married to Mukesh on 18.4.2008. Thereafter she was harassed by Mukesh

on account of insufficient dowry brought by her. A demand of new motor

cycle was also raised. Mukesh used to give beatings to Rajni Devi. On

16.9.2008 Rajni Devi died an unnatural death after consuming some

poisonous substance.

Crl. Misc. No. M- 6387 of 2009 -2-

Learned counsel for the petitioner has submitted that the

petitioner is paternal uncle of Mukesh and has been falsely involved in this

case on account of his relationship with Mukesh-husband of the deceased .

Petitioner is in custody since 20.11.2008.

Learned State counsel, on the other hand, has opposed the bail

petition.

Keeping in view the fact that specific allegations of beating

and demand of dowry have been levelled against Mukesh-husband of

deceased Rajni Devi and the fact that the petitioner is in custody since

20.11.2008, without expressing any opinion on the merits of the case, this

petition is allowed. Petitioner be admitted to bail subject to the satisfaction

of Chief Judicial Magistrate, Kurukshetra.

(SABINA)
JUDGE

April 16, 2009
PARAMJIT