High Court Punjab-Haryana High Court

Yaseen vs State Of Haryana on 6 February, 2009

Punjab-Haryana High Court
Yaseen vs State Of Haryana on 6 February, 2009
Criminal Misc. No. M-3566 of 2009                              -1-

      IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH
                         ****
                                   Criminal Misc. No. M-3566 of 2009
                                      Date of Decision:06.02.2009

Yaseen
                                                        .....Petitioner
            Vs.

State of Haryana
                                                        .....Respondent


CORAM:- HON'BLE MR. JUSTICE HARBANS LAL

Present:-   Mr. Arvind Singh, Advocate for the petitioner.
                         ****
JUDGMENT

HARBANS LAL, J.

This petition has been moved by Yaseen under Section 438 of

Cr.P.C seeking anticipatory bail in case FIR No.465 dated 20.12.2008

registered under Section 4B/8 of Cow-Slaughter Act, Section 11 PAC Act

and 120-B IPC at Police Station City Jagadhri, District Yamunanagar.

The brief facts are that on 20.12.2008, the police received

information regarding the cows being transported in a vehicle bearing

registration No.DL ICG-4748 for taking to UP for slaughtering purpose.

Accordingly, the vehicle in question was intercepted and four cows and one

calf were recovered from it. The vehicle was being driven by Bhim Yadav

co-accused and was occupied by Niranjan Chadha co-accused, the dealer.

Bhim Yadav was arrested at the spot. Niranjan Chadha @ Babbal managed

to run away from the spot. On interrogation, Bhim Yadav disclosed that on

the saying of Yaseen, the applicant, the owner of the vehicle in question, he

had loaded the cows in the vehicle. The vehicle in question is involved in
Criminal Misc. No. M-3566 of 2009 -2-

like offence under Section 4B/8 of Cow Slaughter Act at Rajpura (Punjab).

I have heard the learned counsel for the petitioner, besides

perusing the record. The petitioner is a transporter by occupation. He is the

owner of vehicle bearing registration No.DLICG-4748 from which four

cows and one calf were recovered for being taken to Uttar Pradesh for

slaughtering. This very vehicle is also involved in similar offence at

Rajpura (Punjab) as so observed by the Court of learned Additional

Sessions Judge, Yamunanagar at Jagadhri in order dated 30.1.2009. It is

inferable that this vehicle is being used for an illegal purpose. The

provisions of Section 438 of the Code of Criminal Procedure cannot be

invoked, where custodial interrogation is necessary or may hamper proper

investigation. A Court considering such application must strike a balance

between the rights of an accused and the duty and obligation conferred upon

an investigating agency. The custodial interrogation of the petitioner is

required to elicit as to under what circumstances, his vehicle is being used

over and over again for commission of the same offence. Considering the

facts of the present case in the light of the provisions of Section 438 ibid, I

am of the considered opinion that the present petition merits dismissal.

Accordingly, this petition is dismissed.

February 06, 2009                                  ( HARBANS LAL )
renu                                                    JUDGE

Whether to be referred to the Reporter? No