In the High Court of Punjab and Haryana at Chandigarh
Criminal Misc. No.M-7220 of 2009 (O&M)
Date of decision: 23.3.2009
Rajeev Bajaj
......Petitioner
Versus
U.T.Chandigarh
.......Respondent
CORAM: HON'BLE MRS. JUSTICE SABINA
Present: Mr. Sanjeev Sharma, Advocate,
for the petitioner.
****
SABINA, J.
This petition has been filed by Rajeev Bajaj under Section
438 of the Code of Criminal Procedure (“Cr.P.C. for short) for grant of
anticipatory bail in case FIR No. 30 dated 22.1.2009, under Sections
406, 498-A of the Indian Penal Code (“IPC” for short), registered at
Police Station Sector 39, Chandigarh.
The petitioner was married to the complainant on
24.2.2008. As per the allegations in the FIR, the complainant was
harassed by the petitioner and his family members on account of
insufficient dowry brought by her.
Learned counsel for the petitioner has submitted that the
petitioner had been falsely involved in this case being husband of the
complainant. No harassment was meted out to the complainant by
Criminal Misc. No.M-7220 of 2009 (O&M) -2-
the petitioner.
In the present case marriage between the petitioner and
complainant took place in February, 2008 and as per the contents of
the FIR, sufficient amount had been spent by the parents of the
complainant at the time of marriage. However, the petitioner was not
satisfied with the dowry articles and the complainant was harassed
on this account. Custodial interrogation of the petitioner might be
necessary in view of the allegations levelled against him in the FIR.
Accordingly, this petition is dismissed.
(SABINA)
JUDGE
March 23, 2009
anita