High Court Punjab-Haryana High Court

Rajesh vs State Of Haryana on 3 December, 2008

Punjab-Haryana High Court
Rajesh vs State Of Haryana on 3 December, 2008
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                             CHANDIGARH.



                                            Criminal Misc.26297-M of 2008

                              DATE OF DECISION : DECEMBER 3, 2008




RAJESH                                                 ....... PETITIONER(S)

                                  VERSUS

STATE OF HARYANA                                       .... RESPONDENT(S)



CORAM : HON'BLE MR. JUSTICE AJAI LAMBA



PRESENT: Mr. Ajit Sihag, Advocate, for the petitioner(s).
         Mr. Narender Sura, AAG, Haryana.


AJAI LAMBA, J. (Oral)

This petition under Section 439, Code of Criminal Procedure,

seeks bail in FIR No.476 dated 12.12.2007 under Sections 392, 395, 397,

Indian Penal Code, and Section 25 of the Arms Act, Police Station, Sadar

Bhiwani.

Learned counsel for the respondent-State has informed the

court that the case is fixed for final arguments before the trial Court for

tomorrow (4.12.2008).

At this stage, no ground for grant of bail is made out.

The petition is dismissed.

The trial court is requested to dispose of the case tomorrow

(4.12.2008) and, in case, it is not possible, then, within 3 weeks thereof.
Criminal Misc.26297-M of 2008 2

A copy of the order be given dasti to the learned counsel for

the respondent-State, under the signatures of the Court Secretary.

December 3, 2008                                         ( AJAI LAMBA )
Kang                                                             JUDGE