Criminal Misc. No. M-32889 of 2009 (O&M) -1-
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
****
Criminal Misc. No. M-32889 of 2009 (O&M)
Date of Decision:27.08.2009
Jagjit Singh
.....Petitioner
Vs.
State of Punjab
.....Respondent
CORAM:- HON'BLE MR. JUSTICE HARBANS LAL
Present:- Mr. P.S. Khurana, Advocate for the petitioner.
Mr. Ashwani Arora, Advocate for the complainant.
****
HARBANS LAL, J.
This petition has been moved by Jagjit Singh under Section 439
of the Code of Criminal Procedure seeking his regular bail in case FIR
No.272 dated 23.12.2006 registered under Sections 304-B, 34 of IPC at
Police Station Focal Point, Ludhiana, District Ludhiana.
The facts in brief are that Manpreet Kaur since deceased was
married to Jagjit Singh (petitioner). She was badly beaten up by her
husband along with others and she was turned out of matrimonial home.
Jagjit Singh and his father Mehar Singh raised a demand of another amount
of Rs.2 lacs for the purchase of land. The deceased was sent back to her
paternal house. Her father sent Rs.1 lac to Jagjit Singh, his father and his
mother Swaran Kaur through Nirmal Singh. A week before her death, the
deceased telephoned her father that her father-in-law was demanding Zen
Car. On 23.12.2006 at 11:15 A.M, Nirmal Singh informed the complainant
that his daughter was beaten up at night for the demand of more dowry and
Criminal Misc. No. M-32889 of 2009 (O&M) -2-
subsequently, she was killed by pressing her neck by her husband Jagjit
Singh, her father-in-law Mehar Singh, her mother-in-law Sawarn Kaur and
her sister-in-law Paramjit Kaur.
I have heard the learned counsel for the parties, besides
perusing the record with due care and circumspection.
As per the post mortem report, the cause of death is due to
asphyxia as a result of hanging which is sufficient to cause death in the
ordinary course of nature. If the petitioner is admitted to bail, he may
abscond or tamper with the prosecution evidence. This apart, obviously the
allegations levelled against him are of very serious nature. Such being the
circumstances, I do not deem it a fit case to bestow the concession of bail
upon the petitioner. As such, this petition is dismissed.
August 27, 2009 ( HARBANS LAL ) renu JUDGE