High Court Punjab-Haryana High Court

Bhagirath Sharma & Another vs State Of Haryana on 20 November, 2008

Punjab-Haryana High Court
Bhagirath Sharma & Another vs State Of Haryana on 20 November, 2008
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                       Criminal Miscellaneous No. M-24272 of 2008
                                   Date of Decision: November 20, 2008


Bhagirath Sharma & Another
                                                             .....PETITIONER(S)

                                    VERSUS


State of Haryana
                                                         .....RESPONDENT(S)
                                .      .      .


CORAM:             HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -         Mr. V.D. Sharma, Advocate, for the
                   petitioners.

                   Mr.    Sidharth   Sarup,                      Assistant
                   Advocate General, Haryana.


                                .      .      .

AJAI LAMBA, J (Oral)

                   This       petition        has       been    filed     under

Section 438 Cr.P.C. for grant of anticipatory bail in

case FIR No.259 dated 8.7.2008 lodged for offences

under Section(s) 498-A, 506, 34 IPC, with Police

Station, Camp Colony, Palwar, District Faridabad.

Learned counsel for the petitioners

contends that the petitioners have joined the

investigation.

Learned counsel for the respondent-

State, on instructions from Rajbir Singh, Sub

Inspector, states that the petitioners indeed have

joined investigation. Rather the complainant has

given in writing that she is not interested in
Crl. Misc. No. M-24272 of 2008 [2]

getting back the dowry articles.

In view of the stand of the respondent,

this petition is allowed.

Order dated 18.9.2008 is hereby made

absolute and it is directed that in the event of

arrest, the petitioners shall be enlarged on bail on

furnishing of bail bonds to the satisfaction of the

Arresting/Investigating Officer, subject to the

following conditions :-

“(i) The petitioners shall make themselves available
for interrogation as and when required;

(ii) The petitioners shall not directly or indirectly
make any inducement, threat or promise to any
person acquainted with the facts of the case so as to
dissuade him from disclosing such facts to the
Court or to any police officer; and

(iii) The petitioners shall not leave India without
the previous permission of the Court.”

This order shall enure till 10 days after the

petitioners receive a notice of filing of final

report u/s 173, Cr.P.C. within which period, the

petitioners would be at liberty to apply for regular

bail.


                                                             (AJAI LAMBA)
November 20, 2008                                               JUDGE
avin