High Court Punjab-Haryana High Court

Smt. Amrita vs State Of Haryana on 3 June, 2009

Punjab-Haryana High Court
Smt. Amrita vs State Of Haryana on 3 June, 2009
Crimainal Misc. No. M-8750 of 2009                                 1




     In the High Court of Punjab and Haryana, at Chandigarh.


                Crimainal Misc. No. M-8750 of 2009

                     Date of Decision: 3.6.2009


Smt. Amrita
                                                           ...Petitioner
                               Versus
State of Haryana
                                                        ...Respondent


CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.


Present: Mr. R.S. Rai, Senior Advocate
         with Mr. Deepinder Brar, Advocate
         for the petitioner.

         Mr. Tarun Aggarwal, Senior Deputy
         Advocate General, Haryana, for the State.

         Mr. Manjeet Singh, Advocate
         for the complainant.


Kanwaljit Singh Ahluwalia, J. (Oral)

The present petition has been filed under Section 439 Cr.P.C.

seeking regular bail to the petitioner in case FIR No. 40 dated

28.1.2009 registered at Police Station Saran, Faridabad, under Sections

304-B/34 IPC.

Petitioner was married to Sandeep, elder brother of husband

of deceased, in the year 1999. According to counsel for petitioner they

remained at Panipat and only shifted to Faridabad after the marriage of

deceased to the younger brother of husband of petitioner. It is stated

that both husband of the petitioner and husband of deceased were
Crimainal Misc. No. M-8750 of 2009 2

working in different Organizations and earning their livelihood and they

were having a separate kitchen. Therefore, petitioner cannot be

interested in the demand of dowry articles as she has to gain nothing

from the demand of dowry.

These facts have been controverted by Mr. Manjeet Singh,

Advocate, appearing for the complainant. He has stated that petitioner

had stayed at Panipat only for three months and thereafter she shifted to

Faridabad. Counsel further submits that petitioner and the deceased

were joint in mess.

Be as it may, petitioner is Jethani (wife of elder brother of

husband of the deceased). She is a lady. She is having a son who is a

student of Upper Kindergarten and is aged 5½ years.

The truth and veracity of rival submissions will be determined

during the course of trial. Further detention of the petitioner is not

warranted. Taking into consideration relationship and the fact that

petitioner is a lady, she is ordered to be released on bail to the

satisfaction of the Chief Judicial Magistrate, Faridabad.

With the observations made above, present petition is

disposed off.

(Kanwaljit Singh Ahluwalia)
Judge
June 3, 2009
“DK”