IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M-5204 of 2009
Date of decision : 17.3.2009.
...
Jitender Singh and others
................ Petitioners
vs.
State of Haryana
.................Respondent
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh. N.S. Shekhawat, Advocate
for the petitioners.
Sh. Ranbir Singh Arya, Deputy Advocate General,
Haryana.
...
K.C. Puri, J. (Oral)
Petitioners have applied for grant of bail in FIR No. 22
dated 30.1.2009 under Sections 399, 402 IPC registered at Police
Station Dharuhera, District Rewari.
As per allegation of the prosecution, a secret information
was received that 5-7 young boys carrying iron rods, lathi etc. were
sitting in an abandoned room near the road on the eastern side of the
Poultry Farm on the road from Kharkhara to Rajad and they were
saying in a loud voice that they have to loot the vehicles going on the
Rajpura road and a white colour vehicle was parked near the small
room. Raid was conducted and applicants were apprehended
alongwith iron rods, torch, danda, lathi etc.
Crl.M. No. M-5204 of 2009 -2-
Learned counsel for the petitioners has submitted that in fact
there was a marriage in the family of the accused and on 30.1.2009
the petitioners were going to Delhi to make purchases for the
marriage. Their money has been snatched away by the police party
alongwith mobile phones and they are not involved in any other case.
Learned State counsel has opposed the application and has
submitted that accused have been apprehended alongwith deadly
weapons.
The learned State counsel, on instructions from ASI Jagjit
Singh, has stated at the Bar that no other criminal case is pending
against the applicants in Haryana.
So, without commenting upon the merits of the case, bail to
the satisfaction of the trial Court.
( K.C. Puri )
17.3.2009. Judge
chug