High Court Punjab-Haryana High Court

Present:- Mr. Rajesh Bansal vs Unknown on 3 March, 2009

Punjab-Haryana High Court
Present:- Mr. Rajesh Bansal vs Unknown on 3 March, 2009


IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH

-.-

Crl. Rev. No. 478 of 2009
Date of Decision:- 3.3.2009

Sajjan Kumar Versus State of Haryana.

Present:- Mr. Rajesh Bansal, Advocate, for the petitioner.

M.M.S.BEDI. (J) (Oral)

Learned counsel for the petitioner has contended that it has

specifically been stated by Sukhbir Singh brother of the petitioner in his

statement on oath before the trial Court that he had received a telephone call

from Sunita deceased on the day she had died that her jeth and jethani were

harassing her in connection with demand of dowry. Learned counsel has

placed reliance on the statement of Sukhbir Singh, Annexure P-2. A perusal

of the said statement indicates that there appear to be certain improvements

which are apparent in cross-examination of the said witness indicating that

an attempt is being made to rope in all the family members.

Without expression of any opinion on merits, I am of the opinion

that trial Court has given cogent reasons for dismissing the application filed

under Section 319 Cr.P.C, keeping in view the principle laid down by the

Apex Court in Micheal Machado and Anr. Vs. Central Bureau of

Investigation & Anr, 2000(2) RCR 75.

No ground is made out for interference. Dismissed.

March 3, 2009                                                 (M.M.S.Bedi)
tripti                                                          Judge