High Court Punjab-Haryana High Court

Vikas Yadav vs State Of Haryana on 8 January, 2009

Punjab-Haryana High Court
Vikas Yadav vs State Of Haryana on 8 January, 2009
Criminal Misc. No. M-308 of 2009                              -1-

      IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH

                        ****
                                    Criminal Misc. No. M-308 of 2009
                                      Date of Decision:08.01.2009


Vikas Yadav
                                                       .....Petitioner
      Vs.
State of Haryana
                                                       .....Respondent


CORAM:- HON'BLE MR. JUSTICE HARBANS LAL


Present:-   Mr. G.P. Singh, Advocate for the petitioner.

                        ****
JUDGMENT

HARBANS LAL, J.

This petition has been moved by Vikas Yadav under Section

438 of the Code of Criminal Procedure for grant of anticipatory bail in case

FIR No.382 dated 7.12.2008 registered under Sections 420/120-B IPC at

Police Station Dharuhera, District Rewari.

The facts in brief are that on 7.12.2008, P/SI among other

Police officials happened to be present at T Point Sohna for patrolling and

investigation of crime. On checking truck number HR-63-C/6563, it was

found that it did not have chasis number and engine number as mentioned in

the Registration Certificate. During investigation, it was found to be a

stolen property. The case was registered.

I have heard the learned counsel for the petitioner. The

custodial interrogation is comparatively more elicitation-oriented, which is
Criminal Misc. No. M-308 of 2009 -2-

required in this case. As such, no prima-facie ground is made out for

admitting anticipatory bail to the petitioner. Hence, this petition is

dismissed.

January 08, 2009                                 ( HARBANS LAL )
renu                                                  JUDGE

Whether to be referred to the Reporter? Yes/No