IN THE PUNJAB AND HARYANA HIGH COURT AT CHANDIGARH
CRM-M 29932 of 2009
Date of Decision: 26.10.2009
Rajesh
..Petitioner.
Vs.
State of Haryana
..Respondent.
CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR JAIN
Present : Mr.Sanjeev Sheokand, Advocate for the petitioner.
RAKESH KUMAR JAIN, J. (Oral)
This is an application for grant of regular bail under Section
439 of the Code of Criminal Procedure, 1973 (for short `Cr.P.C.’) in case
FIR No.161 dated 12.4.2009 under Sections 364, 302, 394, 395, 396, 397,
412, 201 and 120-B IPC registered at Police Station Kharkhoda, District
Sonepat.
Counsel for the petitioner has submitted that the petitioner at
the most has committed an offence under Section 412 IPC. It is also
submitted that charges have already been framed and the case is already
listed in the month of November for examination of prosecution witnesses.
After hearing the learned counsel for the petitioner and
perusing the record, I have found that the petitioner has actively participated
in the dacoity, therefore, I do not find it to be a fit case for grant of regular
bail. Hence, the petition is hereby dismissed.
(Rakesh Kumar Jain)
26.10.2009 Judge
Meenu