High Court Punjab-Haryana High Court

Manju Devi vs The State Of Haryana on 3 July, 2009

Punjab-Haryana High Court
Manju Devi vs The State Of Haryana on 3 July, 2009
              IN THE HIGH COURT OF PUNJAB AND HARYANA
                       AT CHANDIGARH


                            Criminal Misc. No. M-17297 of 2009 (O&M)
                            Date of decision: 3.7.2009

Manju Devi
                                                                    .. Petitioner
       v.

The State of Haryana
                                                                    .. Respondent


CORAM:        HON'BLE MR. JUSTICE RAJESH BINDAL

Present:      Mr. Gorakh Nath, Advocate for the petitioner.


                                    ..

Rajesh Bindal J.

Prayer in the present petition is for regular bail.
The petitioner was arrested under Section 412 IPC, as certain
jewellery was recovered from her possession. It is a case related with a day light
robbery in a jewellery showroom at Panchkula on 27.1.2009, in which one Sunil
Sirdhania is one of the accused. The petitioner is his sister. The case of the
prosecution is that out of the jewellery robbed from the showroom, two gold rings
and one gold chain were recovered from the possession of the petitioner. The
investigation of the case is still on. Brother of the petitioner is still to be
interrogated, which may further reveal the role of the petitioner.

Considering the seriousness of the offence, I do not find it to be a fit
case for grant of bail. Acordingly, the present petition is dismissed.

(Rajesh Bindal)
Judge
3.7.2009
mk