High Court Punjab-Haryana High Court

Present: Mr. Shiv Kumar vs Unknown on 30 November, 2009

Punjab-Haryana High Court
Present: Mr. Shiv Kumar vs Unknown on 30 November, 2009
             CRM -M No. 24133 of 2009 (O&M)

Ramjan and another              versus           State of Haryana


Present:     Mr. Shiv Kumar, Advocate
             for the petitioners.

             Mr.Rakesh Gupta, Advocate
             for the complainant.

             Mr.Deepak Girotra, AAG, Haryana.

                   ***

This is a petition for anticipatory bail filed by Ramjan and Iqbal

in case bearing FIR No.212 dated 19.6.2009, under Sections

148/149/323/324/506/452 and Section 307 (added later on) of the IPC,

registered at police station Hathin, District Palwal.

As regards Ramjan and Iqbal no specific injury has been

attributed to them. In pursuance of the interim order dated 01.09.2009 as has

been confirmed by the AAG, Haryana learned counsel for the petitioners

states that the bail application of Fakru co-accused has been dismissed.

He further states that the main accused is Fakru who is

attributed injury with axe.

In the circumstances ,it would be in the interest of justice if the

order dated 01.09.2009 is made absolute, up to the filing of the challan,

whereafter the petitioners would be required to seek regular bail.

Petition stands disposed of.

(AJAY TEWARI)
JUDGE
November 30, 2009
sunita