High Court Punjab-Haryana High Court

Munish Kumar vs State Of Haryana on 16 March, 2009

Punjab-Haryana High Court
Munish Kumar vs State Of Haryana on 16 March, 2009
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH

                     Criminal Misc. No. M-2580 of 2009
                      Date of decision: 16th March, 2009

Munish Kumar
                                                                   ... Petitioner
                                     Versus
State of Haryana
                                                                ... Respondent

CORAM:         HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA


Present:       Mr. H.S. Sullar, Advocate for the petitioner.
               Mr. S.S. Mor, Senior DAG Haryana for the State.


KANWALJIT SINGH AHLUWALIA, J. (ORAL)

By this common order, two petitions viz. Criminal Misc. No. M-
2580 of 2009 preferred by Munish Kumar and Criminal Misc. No. M-4353
of 2009 preferred by Chandan Kumar shall be decided together.

Petitioners had administered intoxicant in the juice to the
complainant and robbed him of his gold ring, mobile phone and Rs.800/-.
Petitioners were co-travellers of the complainant in a bus.

Petitioners are stated to be in custody since 10th January,
2009.

Mr. S.S. Mor, Senior DAG Haryana, on instructions from ASI
Karamvir Singh of Police Station Baldev Nagar, Ambala, has stated that
report under Section 173 Cr.P.C. (challan) has been submitted against the
petitioners.

Petitioners shall be entitled to secure their bail by invoking the
provisions of Section 437 (6) Cr.P.C.

With these observations, above said two petitions are
disposed off.

[KANWALJIT SINGH AHLUWALIA]
JUDGE
March 16, 2009
rps