High Court Punjab-Haryana High Court

Sudhir Kumar Singh And Another vs State Of Haryana on 5 February, 2009

Punjab-Haryana High Court
Sudhir Kumar Singh And Another vs State Of Haryana on 5 February, 2009
Cr.Misc. NO.M 32257 of 2008                       1



IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH



                                     Cr.Misc. NO.M 32257 of 2008

                                     DATE OF DECISION : 5.2.2009



Sudhir Kumar Singh and another
                                                  ......PETITIONER
                           VERSUS

State of Haryana
                                                  ......RESPONDENTS

PRESENT:        Mr. Mohit Jaggi, Advocate
                Ms.Rajni Gupta, DAG, Pb
                Ms. Abha Rathore, Advocate

M.M.S.BEDI,J.

The petitioners are Jeth and Jethani of complainant Vanita.

The petitioners along with other family members of Anuj Kumar ( brother of

petitioner No.1) had been treating the complainant with cruelty after her

marriage on 15.2.2006 to bring cash from her parents. There are

allegations that she was given beatings. The petitioners along with father-

in-law and mother-in-law of the complainant had allegedly demanded a

sum of Rs.20 lacs from her father.

Without expression of any opinion on merits of the case, it

appears that there are general allegations against the petitioners.

Learned counsel for the complainant has intervened to oppose

the petition for pre-arrest bail contending that the petitioners had been

maltreating the complainant and that they had also demanded money from

the complainant. She has also argued that being members of the joint

family, the petitioners had been staying along with Anuj Kumar and had

been participating in the event of cruelty.

Cr.Misc. NO.M 32257 of 2008 2

I have heard learned counsel for the parties and gone through

the police file. It appears to be a case where all the family members have

been involved in the case on account of matrimonial disharmony between

the complainant and her husband Anuj Kumar. In a petition filed for pre-

arrest bail by the mother-in-law of the complainant, the matter has already

been sent to Mediation and Reconciliation Centre, High Court and some

amount has already been ordered to be paid to the complainant. Taking

into consideration the relationship of the petitioner with Anuj Kumar; they

having joined the investigation, can be granted the concession of pre-arrest

bail. This order will not be treated as a precedent for granting pre-arrest

bail to the mother-in-law of the complainant.

Accordingly, the petition is allowed and it is ordered that in

case of arrest of the petitioners, they will be admitted to bail to the

satisfaction of the arresting officer subject to the condition that they will

appear before the investigating officer as and when required by the police

and will not tamper with evidence or hamper the investigation at any stage.

Anything said in the order is merely meant for the decision of

this petition for pre-arrest bail and is not meant for any other proceedings

or the merits of the case, without prejudice to the rights of the petitioners or

the prosecution, in any manner.

February 5 ,2009                                 ( M.M.S.BEDI )
TSM                                                   JUDGE