High Court Punjab-Haryana High Court

Mohd. Irfan @ Bablu vs State Of Haryana on 31 March, 2009

Punjab-Haryana High Court
Mohd. Irfan @ Bablu vs State Of Haryana on 31 March, 2009
        In the High Court of Punjab and Haryana at Chandigarh

                     CRM No. M- 7356 of 2009
                     Decided on:-  31.03.2009

Mohd. Irfan @ Bablu       .....Petitioner

Versus

State of Haryana          .....Respondent

Coram Hon’ble Mr. Justice K. C. Puri

Present Mr. Gaurav Kathuria, Advocate
for the petitioner.

Mr. Ranbir Singh Arya, DAG, Haryana.

K. C. Puri,J (Oral)
As per allegations of the prosecution, the complainant was
cheated for an amount of Rs. 13180/-.

The gravity of offence does not make out a case for grant of
anticipatory bail.

So, the petition stands dismissed.


March 31, 2009                                    ( K. C. Puri )
mamta                                                 Judge