Criminal Misc. No. M-308 of 2009 -1-
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
****
Criminal Misc. No. M-308 of 2009
Date of Decision:08.01.2009
Vikas Yadav
.....Petitioner
Vs.
State of Haryana
.....Respondent
CORAM:- HON'BLE MR. JUSTICE HARBANS LAL
Present:- Mr. G.P. Singh, Advocate for the petitioner.
****
JUDGMENT
HARBANS LAL, J.
This petition has been moved by Vikas Yadav under Section
438 of the Code of Criminal Procedure for grant of anticipatory bail in case
FIR No.382 dated 7.12.2008 registered under Sections 420/120-B IPC at
Police Station Dharuhera, District Rewari.
The facts in brief are that on 7.12.2008, P/SI among other
Police officials happened to be present at T Point Sohna for patrolling and
investigation of crime. On checking truck number HR-63-C/6563, it was
found that it did not have chasis number and engine number as mentioned in
the Registration Certificate. During investigation, it was found to be a
stolen property. The case was registered.
I have heard the learned counsel for the petitioner. The
custodial interrogation is comparatively more elicitation-oriented, which is
Criminal Misc. No. M-308 of 2009 -2-
required in this case. As such, no prima-facie ground is made out for
admitting anticipatory bail to the petitioner. Hence, this petition is
dismissed.
January 08, 2009 ( HARBANS LAL ) renu JUDGE
Whether to be referred to the Reporter? Yes/No