High Court Punjab-Haryana High Court

Rohtash Singh And Another vs State Of Haryana And Others on 20 April, 2009

Punjab-Haryana High Court
Rohtash Singh And Another vs State Of Haryana And Others on 20 April, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH



                         Criminal Misc. No. 5966 of 2009 (O&M)
                         Date of decision : April 20, 2009


Rohtash Singh and another
                                            ....Petitioners
                         versus

State of Haryana and others
                                            ....Respondent


Coram:       Hon'ble Mr. Justice Pritam Pal


Present :    Mr. Ashwani Talwar, Advocate for the petitioners
             Mr. Vikas Chaudhary, AAG Haryana
             Mr. Shiv Kumar, Advocate , for the respondent no. 2


Pritam Pal,J. (Oral)

Petitioners have brought this petition under section 438 of the

Code of Criminal Procedure for seeking anticipatory bail in case FIR No.52

dated 25.1.2009 under sections 498-A, 406, 506, 323, 342 IPC registered

at Police Station Sarai Khwaja, District Faridabad.

Learned State counsel submits that, in fact, the entire recovery

has been effected from the petitioners. It is also to add here that the

husband of the complainant has already been arrested and remained in

custody for 26 days. Admittedly, both the petitioners have already joined

the investigation.

Taking into consideration the facts and circumstances of this

case and without commenting on the claim made by the complainant

regarding jewellery before the Investigating Officer, order dated 3.3.2009
Criminal Misc. No. 5966 of 2009 (O&M) -2-

whereby interim anticipatory bail was granted to the petitioners by this

Court, is made absolute.

Criminal Misc. stands disposed of.




                                                  ( Pritam Pal )
April 20, 2009                                          Judge
  'dalbir'