High Court Punjab-Haryana High Court

Smt. Raj Rani Sharma And Another vs State Of Punjab on 13 October, 2009

Punjab-Haryana High Court
Smt. Raj Rani Sharma And Another vs State Of Punjab on 13 October, 2009
              IN THE HIGH COURT OF PUNJAB AND HARYANA
                       AT CHANDIGARH


                           Criminal Misc. No. M-21396 of 2009 (O&M)
                           Date of decision: 13.10.2009

Smt. Raj Rani Sharma and another
                                                               .. Petitioners
      v.

State of Punjab
                                                               .. Respondents


CORAM:       HON'BLE MR. JUSTICE RAJESH BINDAL

Present:     Mr. Rajinder Sharma, Advocate for the petitioners.

             Mr. A. S. Brar, Senior Deputy Advocate General, Punjab.

             Mr. B. D. Sharma, Advocate for the complainant.
                                ..

Rajesh Bindal J.

Prayer in the present petition is for grant of anticipatory bail to the
petitioners, who are accused in FIR No. 245 dated 13.6.2009, registered under
Sections 406/498-A and 506 IPC, Police Station Sadar, Amritsar.

The FIR in question was registered on account of matrimonial
dispute between petitioner No. 2 and his wife – Samita Sharma. It is not disputed
that the petitioners have joined the investigation. The fact remains that because of
certain settlement earlier between the parties, they had shifted to Delhi. However,
there also, the position did not improve. There are allegations and counter-
allegations. The complainant herein filed a complaint with the police at Delhi
against the petitioners. However, the same was not pursued there.

Considering the aforesaid facts, in my opinion, custodial
interrogation of the petitioners is not required. Accordingly, the interim order
passed by this Court on 6.8.2009 is made absolute.

The petition stands disposed of.

(Rajesh Bindal)
Judge
13.10.2009
mk