IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Criminal Miscellaneous No. M-24272 of 2008
Date of Decision: November 20, 2008
Bhagirath Sharma & Another
.....PETITIONER(S)
VERSUS
State of Haryana
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. V.D. Sharma, Advocate, for the
petitioners.
Mr. Sidharth Sarup, Assistant
Advocate General, Haryana.
. . .
AJAI LAMBA, J (Oral)
This petition has been filed under
Section 438 Cr.P.C. for grant of anticipatory bail in
case FIR No.259 dated 8.7.2008 lodged for offences
under Section(s) 498-A, 506, 34 IPC, with Police
Station, Camp Colony, Palwar, District Faridabad.
Learned counsel for the petitioners
contends that the petitioners have joined the
investigation.
Learned counsel for the respondent-
State, on instructions from Rajbir Singh, Sub
Inspector, states that the petitioners indeed have
joined investigation. Rather the complainant has
given in writing that she is not interested in
Crl. Misc. No. M-24272 of 2008 [2]
getting back the dowry articles.
In view of the stand of the respondent,
this petition is allowed.
Order dated 18.9.2008 is hereby made
absolute and it is directed that in the event of
arrest, the petitioners shall be enlarged on bail on
furnishing of bail bonds to the satisfaction of the
Arresting/Investigating Officer, subject to the
following conditions :-
“(i) The petitioners shall make themselves available
for interrogation as and when required;
(ii) The petitioners shall not directly or indirectly
make any inducement, threat or promise to any
person acquainted with the facts of the case so as to
dissuade him from disclosing such facts to the
Court or to any police officer; and
(iii) The petitioners shall not leave India without
the previous permission of the Court.”
This order shall enure till 10 days after the
petitioners receive a notice of filing of final
report u/s 173, Cr.P.C. within which period, the
petitioners would be at liberty to apply for regular
bail.
(AJAI LAMBA)
November 20, 2008 JUDGE
avin