High Court Punjab-Haryana High Court

Randhir Singh @ Dheera vs State Of Haryana on 4 May, 2009

Punjab-Haryana High Court
Randhir Singh @ Dheera vs State Of Haryana on 4 May, 2009
Cr.Misc. NO. M 2942 of 2009(O&M)               1



IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                                 Cr.Misc. NO. M 2942 of 2009(O&M)

                                  DATE OF DECISION 4.5.2009

Randhir Singh @ Dheera

                                               ......PETITIONER
                         VERSUS

State of Haryana
                                               ......RESPONDENTS

PRESENT:        Mr. Bs Rathee, Advocate
                Mr. SS Goripuria, DAG, Hry



M.M.S.BEDI,J.

The petitioner seeks the concession of regular bail in a case

registered at the instance of Manjit alleging that after the death of her

husband Rajinder Singhh, she had married with Sandip. She started

staying with Sandip along with her two children at Rohtak. The family

members of Sandip had hand over the custody of her children Deepak and

Deepika through the police to the family members of her former husband

Rajinder Singh. She had filed a petition in the High Court seeking the

custody of the children, which was decided on 19.2.2007 permitting her to

retain the children for five days in a week and for two days i.e Saturday

and Sunday the children had to be sent to their grand parents. On the day

of the occurrence, the complainant along with her husband Sandip, Kala,

Ved Pal, Pardeep, Kuldip and Sandip(2) sons of Sandip’s maternal uncle

had hired a taxi from Rohtak to give the custody of the children to their

grand mother. At about 2/2.30 PM, the children were handed over to Gaje

Singh, resident of Dupedi through the police and left for Rohtak. While

going back, Sandip had persuaded the complainant to go to village Dupedi
Cr.Misc. NO. M 2942 of 2009(O&M) 2

for some time. When they had reached home, they were attacked by

Pappu, Gaje Singh, Kartar Singh, Ajmer Singh, Krishan, Tejbir etc. The

petitioner was a member of an unlawful assembly, armed with a jailly . He

being a member of an unlawful assembly had caused injuries on the

person of the complainant.

Learned counsel for the petitioner has contended that the main

accused has been granted the concession of bail.

I have heard learned counsel for the parties and gone through

the order of this court granting bail to Pappu. Pappu had been granted bail

as a gun shot had been attributed to him on the person of the deceased

but as a matter of fact there was no gun shot injury. On account of the said

patent controversy he was granted bail. The case of the petitioner cannot

be treated at par with his co-accused. The chances of tampering with the

evidence cannot be ruled out in view of the seriousness of the crime.

The petition is dismissed.

May 4 ,2009                                   ( M.M.S.BEDI )
TSM                                                JUDGE