High Court Punjab-Haryana High Court

Balwinder Singh And Others vs Unknown on 24 February, 2009

Punjab-Haryana High Court
Balwinder Singh And Others vs Unknown on 24 February, 2009
Criminal Misc. M-No. 34176 of 2008 (O&M)                       1
                ..

     IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH.


            Criminal Misc. M-No. 34176 of 2008 (O&M)
            Date of Decision : February 24, 2009


     Balwinder Singh and others

                                                   .. Petitioners
                          v.


     State of Haryana and another.

                                                      .. Respondents


CORAM : Hon`ble Mr. Justice Pritam Pal


Present :   Shri Kuldeep Tiwari, Advocate,
            for the petitioners.

            Shri S.S.Pattar, Sr. DAG, Haryana,
            for the respondent - State.

            Shri Vivek Goyal, Advocate,
            for respondent No.2.


PRITAM PAL, J.

Petitioner has brought this petition under section 438 of

the Code of Criminal Procedure for seeking anticipatory bail in

Complaint case No.- 238/2008 dated – 6.10.2006/7.6.2008 titled

Madan Lal vs. Tara and others, under sections – 420, 120-B and

506 IPC pending in the Court of learned Judicial Magistrate Ist Class,

Kurukshetra.

Admittedly, a civil case was pending against the

complainant filed at the instance of accused persons before filing

the present complaint case against them (petitioners). The
Criminal Misc. M-No. 34176 of 2008 (O&M) 2
..

complainant is also facing contempt proceedings at the instance of

the accused persons/petitioners. Learned counsel for the petitioners

contends that in fact, the complaint case is a counter-blast of the

aforesaid civil proceedings, initiated against the complainant at the

instance of the petitioners.

Be that as it may, without commenting on the merits of

the case, in the given facts and circumstances, the petitioners are

directed to appear before the learned trial Court, within a week from

today, and there they would be admitted to bail to its satisfaction.

Crl. Misc. stands disposed of.




                                                     [ PRITAM PAL ]
February 24, 2009                                         JUDGE
som