IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
Crl.M. No. 30430-M of 2008
Date of decision: 20-11-2008
Kuldeep & another ... Petitioners
versus
State of Haryana ... Respondent
CORAM: HON'BLE MR. JUSTICE ARVIND KUMAR
Present: Mr. Anshumaan Dalal, Advocate,
for the petitioners
...
ARVIND KUMAR, J:
The present petitioners are seeking anticipatory bail in
case registered under Sections 302/323/325/452 and 506 read with Section
34 IPC vide FIR No. 107 dated 28.5.2008 at Police Station Sampla, District
Rohtak.
The present petitioners who are also injured, got recorded
their version against the complainant party which during investigation was
found to be false. Suraj Mal who had received injuries from the side of the
complainant party was initially found unfit to make statement and
subsequently, succumbed to the injuries. The allegations against the present
petitioners and others are that they entered the house of the complainant
hurling filthy abuses wherein Kuldeep was armed with Pharsa and he gave
its blow on the left side of the head of complainant Sarla whereas Satish
gave a Kassi blow on the head of Dharampal. The plea that the present
petitioners had not caused any injuries on the person of deceased Suraj Mal
and had given injuries only to the witnesses is no ground to grant
anticipatory bail to the present petitioners in the facts and circumstances of
the case. Dismissed.
November 20, 2008 ( ARVIND KUMAR ) JS JUDGE