Criminal Misc. No. M- 11758 of 2009 1
In the High Court of Punjab and Haryana, at Chandigarh.
Criminal Misc. No. M- 11758 of 2009
Date of Decision: 8.5.2009
Rajbala
...Petitioner
Versus
State of Haryana
...Respondent
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr. Balraj Singh Dhull, Advocate
for the petitioners.
Kanwaljit Singh Ahluwalia, J. (Oral)
The present petition has been preferred under Section 438
Cr.P.C. seeking pre-arrest bail to the petitioner in case FIR No. 118
dated 20.4.2009 registered at Police Station Uchan, District Jind,
under Sections 363, 366 & 120-B IPC.
On 30.4.2009, this Court had passed the following order:-
“Counsel has submitted that daughter of
the complainant Tabushub @ Seena has eloped
with Kuldeep, son of the petitioner. It is stated that
the day she left her house, she was major. Counsel
has further submitted that there was a long-standing
love relationship between the son of the petitioner
and daughter of the complainant.
Criminal Misc. No. M- 11758 of 2009 2
Issue notice of motion for 8th May, 2009.
In the event of arrest, petitioner shall be
released on interim bail to the satisfaction of the
arresting officer. However, petitioner shall join
investigation as and when called for. Petitioner shall
abide by the conditions specified under Section 438
(2) Cr.P.C.”.
Counsel for the State, on instructions from Hari Bhallabh,
Assistant Sub Inspector, stated that petitioner has joined investigation
and his custodial interrogation is not required.
In view of the statement made by counsel for the State and
order dated 30.4.2009 passed by this Court, interim pre-arrest bail
granted to the petitioner is affirmed till filing of the report under Section
173 Cr.P.C. On submission of report under Section 173 Cr.P.C.
petitioner shall furnish regular bail-bonds to the satisfaction of the Court
concerned.
With the observations made above, the present petition is
disposed off.
(Kanwaljit Singh Ahluwalia)
Judge
May 8, 2009
“DK”