High Court Punjab-Haryana High Court

Prince @ Sarabjit Singh vs State Of Haryana on 21 March, 2009

Punjab-Haryana High Court
Prince @ Sarabjit Singh vs State Of Haryana on 21 March, 2009
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH


                   Criminal Misc. No. M-7751 of 2009
                    Date of decision: 21st March, 2009


Prince @ Sarabjit Singh

                                                                ... Petitioner

                                  Versus

State of Haryana
                                                              ... Respondent


CORAM:      HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA


Present:    Mr. Bimal Chandan Bitta, Advocate for the petitioner.
            Mr. Ashit Mallik, Advocate for the complainant.


KANWALJIT SINGH AHLUWALIA, J. (ORAL)

Issue notice of motion.

On the asking of Court, Mr. S.S. Mor, Senior DAG Haryana

accepts notice on behalf of the State.

Present petition has been filed under Section 438 Cr.P.C.

seeking grant of anticipatory bail to the petitioner in case FIR No. 73 dated

26.02.2009 registered at Police Station Sadar Thanesar under Sections

323, 452, 504, 506 IPC.

In the present case, petitioner is a young boy of 19 years. He

had gone to the house of the complainant and had abused the mother of

the complainant.

Counsel for the petitioner contends that petitioner had an

affair with the complainant. Later, on refusal of the complainant to accept

advances of the petitioner, in frustration, petitioner had gone to the house

of the complainant and had caused simple injuries.
Criminal Misc. No. M-7751 of 2009 2

Non-bailable offence in the present case fall under Section

452, 506 IPC.

Counsel for the complainant was present yesterday. The case

was adjourned on March 20, 2009 for today. Today, the complainant and

the petitioner are present in Court. Petitioner has sought forgiveness from

the complainant. Counsel for the complainant has stated that since

marriage prospects of the complainant will be effected, therefore, in

magnanimity, she will adhere to maxim of forgive and forget.

Taking into consideration the young age of the petitioner and

complainant and the fact that there is apprehension that letters annexed

with the petition can be misused by the petitioner, petitioner is granted

benefit of pre-arrest bail, as sending him behind the bars will complicate

the life of two young persons. Pre-arrest bail is granted to the petitioner

subject to the condition that henceforth petitioner will not disturb the life of

the complainant.

Mr. Bimal Chandan Bitta appearing for the petitioner has

handed over the letters and photographs to the father of the complainant,

who is present in Court today.

With these observations, present petition is disposed off.

[KANWALJIT SINGH AHLUWALIA]
JUDGE
March 21, 2009
rps