Punjab-Haryana High Court
Mehtab vs State Of Haryana on 16 December, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
Criminal Misc.32907-M of 2008
DATE OF DECISION : DECEMBER 16, 2008
MEHTAB ....... PETITIONER(S)
VERSUS
STATE OF HARYANA .... RESPONDENT(S)
CORAM : HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: Mr. Johan Kumar, Advocate, for the petitioner(s).
AJAI LAMBA, J. (Oral)
This petition under Section 439, Code of Criminal Procedure,
seeks bail in FIR No.268 dated 11.8.2008 under Sections 398/401, Indian
Penal Code, and Section 25 of the Arms Act, Police Station, Sadar Panipat.
On a perusal of the FIR, I find that a loaded pistol was
recovered from the petitioner. The offence committed by the petitioner is
also of a serious nature.
No ground for bail is made out.
The petition is dismissed in limine.
December 16, 2008 ( AJAI LAMBA ) Kang JUDGE