High Court Punjab-Haryana High Court

Rajesh vs State Of Haryana on 26 October, 2009

Punjab-Haryana High Court
Rajesh vs State Of Haryana on 26 October, 2009
IN THE PUNJAB AND HARYANA HIGH COURT AT CHANDIGARH

                                 CRM-M 29932 of 2009

                                 Date of Decision: 26.10.2009

Rajesh
                                                     ..Petitioner.

Vs.

State of Haryana
                                                     ..Respondent.


CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR JAIN


Present :    Mr.Sanjeev Sheokand, Advocate for the petitioner.

RAKESH KUMAR JAIN, J. (Oral)

This is an application for grant of regular bail under Section

439 of the Code of Criminal Procedure, 1973 (for short `Cr.P.C.’) in case

FIR No.161 dated 12.4.2009 under Sections 364, 302, 394, 395, 396, 397,

412, 201 and 120-B IPC registered at Police Station Kharkhoda, District

Sonepat.

Counsel for the petitioner has submitted that the petitioner at

the most has committed an offence under Section 412 IPC. It is also

submitted that charges have already been framed and the case is already

listed in the month of November for examination of prosecution witnesses.

After hearing the learned counsel for the petitioner and

perusing the record, I have found that the petitioner has actively participated

in the dacoity, therefore, I do not find it to be a fit case for grant of regular

bail. Hence, the petition is hereby dismissed.




                                            (Rakesh Kumar Jain)
26.10.2009                                        Judge
Meenu