High Court Punjab-Haryana High Court

Rajesh vs State Of Haryana on 13 January, 2009

Punjab-Haryana High Court
Rajesh vs State Of Haryana on 13 January, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH


                                 Crl. Misc No. M-29657 of 2008
                                 Date of decision : 13.01.2009


Rajesh S/o Krishan
                                                           ....Petitioner

                                       V/s


State of Haryana
                                                           ....Respondent.

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. L.N. Lohan, Advocate for the petitioner.

Mr. Tarun Aggarwal, Sr. DAG Haryana.

RAJAN GUPTA J. (ORAL)

Counsel for the petitioner submits that perusal of the FIR shows

that no attempt to commit dacoity was made by the petitioner. Counsel

further submits that ingredients of the offence under Section 398 IPC are

not made out. According to the counsel, there is no other case in which the

petitioner is an accused.

Counsel for the State on instructions from ASI Banwar Lal,

who is present in the Court, does not dispute the fact that there is no other

case pending against the accused.

The petitioner is in custody since 14.09.2008. Trial may take

some time to conclude.

In the facts and circumstances of the case, the petition is

allowed and the petitioner Rajesh S/o Krishan is directed to be release on

bail, to the satisfaction of Chief Judicial Magistrate, Hisar.

13.01.2009                                                 (RAJAN GUPTA)
Ajay                                                          JUDGE