Crl. Misc No. M-14216 of 2009 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-14216 of 2009
Date of decision : 23.07.2009
Mamman and another
....Petitioners
V/s
State of Haryana
....Respondent
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Jamshed Ahmad, Advocate
for the petitioners.
Mr. Tarun Aggarwal, Sr. DAG Haryana.
RAJAN GUPTA J. (ORAL)
The prayer made in this petition is for grant of anticipatory bail
to the petitioners in a case registered against them under Sections
406/420/506 IPC at police station Hathin.
Learned counsel for the petitioners has argued that the
petitioners are not involved in the crime in any manner. They have been
falsely implicated in the instant case and thus entitled to the concession of
anticipatory bail.
The petition for anticipatory bail is, however, opposed by the
learned counsel for the State on the ground that custodial interrogation of
the petitioners is necessary. He has submitted that petitioners cannot claim
parity with the co-accused Ibrahim, who was granted ad-interim pre-arrest
bail by this Court as the allegation against the said accused was that he was
only present at the time of occurrence.
I have heard counsel for the parties and given careful thought to
Crl. Misc No. M-14216 of 2009 2
the facts of the case.
The allegations against the petitioners are that they borrowed
the truck of the complainant on rent/freight for one day. When the
complainant asked the petitioners to return the vehicle, they told him that
the same had been dismantled. They also threatened him with dire
consequences in case he asked for return of the truck.
In view of the fact that allegations against the petitioners are
serious in nature and vehicle in question has not been recovered till now,
there is no ground made out for extending the concession of pre-arrest bail.
Their custodial interrogation may be required to take the investigation to its
logical end.
The petition for pre-arrest bail is thus devoid of merit. The
same is hereby dismissed.
23.07.2009 (RAJAN GUPTA) Ajay JUDGE