High Court Punjab-Haryana High Court

Mehal Singh And Others vs Manjit Kaur on 27 April, 2009

Punjab-Haryana High Court
Mehal Singh And Others vs Manjit Kaur on 27 April, 2009
        In the High Court of Punjab and Haryana at Chandigarh.

                    CRM No. M- 11315 of 2009
                    Decided on:- 27.04.2009

Mehal Singh and others......Petitioners

Versus

Manjit Kaur                .......Respondent

Coram Hon’ble Mr. Justice K. C. Puri

Present Mr. Arshdeep Singh Sivia, Advocate
for the petitioners.

K. C. Puri, J.(Oral )

There are allegations of offence punishable under Section 3 of
the SC/ST (Prevention of Atrocities) Act. Section 18 of the said Act bars
the grant of anticipatory bail. There are also serious allegations of making
a woman naked.

So, no ground for grant of anticipatory bail is made out.
Therefore, the petition stands dismissed.

April 27, 2009                                     ( K.C. Puri )
Mamta                                                  Judge