High Court Punjab-Haryana High Court

Yashvinderjit Gupta vs State Of Punjab on 2 July, 2009

Punjab-Haryana High Court
Yashvinderjit Gupta vs State Of Punjab on 2 July, 2009
Crl. Misc. No.M-25501 of 2008                       -1-



     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                                 ****

Crl. Misc. No.M-25501 of 2008
DATE OF DECISION: 02.07.2009

****

Yashvinderjit Gupta

. . . . Petitioner

VS.

State of Punjab

. . . . Respondent

****

CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

****

Present: Mr.A.D.S. Jatana, Advocate for the petitioner.

Ms.Rajni Gupta, Addl. A.G. Punjab for the respondent.

Mr.J.S. Chahal, Advocate for the complainant.

****

RAKESH KUMAR JAIN J.(ORAL)

This is a petition filed under Section 438 of the Code of

Criminal Procedure for the grant of anticipatory bail in case FIR

No.179 dated 21.8.2008 under Sections 406, 498-A IPC registered

at Police Station, Civil Lines, Patiala.

At the time of notice of motion dated 22.9.2008 to the

A.G. Punjab, arrest of the petitioner was stayed.

On 27.11.2008, following order was passed:

“Learned Additional Advocate General, Punjab, on

instructions from the concerned police official, has

represented that pursuant to the order of this

Court dated 1.10.2008, the petitioner has joined
Crl. Misc. No.M-25501 of 2008 -2-

the investigation and is no more required for this

purpose.

However, learned counsel for the complainant

opposed the bail application mainly on the ground

that dowry articles are still lying with the

petitioner and the same have not been returned

and, as such, the concession of anticipatory bail be

not extended to the petitioner.

On the other hand, learned counsel for the

petitioner submitted that the petitioner was / is

ready to handover each and every article of dowry

lying with him to the complainant, but it was the

complainant who refused to accept the same.

In this situation, when the investigation has been

joined by the petitioner, he is fully co-operating

with the investigating agency and is no more

required for investigation purposes as disclosed by

the State counsel, the interim bail granted to the

petitioner vide order dated 1.10.2008 is made

absolute.

In reply to a query by this Court, learned counsel

representing the complainant has even requested

that the fact regarding demand and acceptance of

dowry and giving of dowry be got probed from the

police and if the parties are found guilty, they

should be suitably punished.

In this case, the factum of demand and acceptance

of dowry and giving of dowry is amply clear as per

contentions put forth by the learned counsel

representing the petitioner and the complainant.
Crl. Misc. No.M-25501 of 2008 -3-

The object of introducing the Dowry Prohibition

Act, 1961 was to avoid the evil practice of giving

and taking of dowry. As there was clear violation

of the provision of the Dowry Prohibition Act,

1961 in the instant case, as noticed above, the

Station House Officer of the concerned Police

Station is directed to investigate the matter

thoroughly and if he finds violations of the

provisions of the Dowry Prohibition Act, 1961,

register case under the relevant provisions of the

Act. Further progress in the case be intimated to

this Court by the next date of hearing.

To come up on 8.1.2009″

Pursuant to the order dated 27.11.2008, Inspector

Pritpal Singh, Station House Officer, Police Station Civil Lines,

Patiala has filed an affidavit dated 21.1.2009, in which he has

stated “that I have thoroughly investigated the matter as per the

direction of the Hon’ble High Court. During my investigation no

violation of the provisions of Dowry Prohibition Act, 1961 is made

out.

Since, the anticipatory bail has already been made

absolute and the compliance has been made to the direction given

by this Court dated 27.11.2008, nothing has been left out to be

decided.

In view of the above, the Criminal Misc. Petition is

disposed of.




                                        (RAKESH KUMAR JAIN)
JULY 02, 2009                               JUDGE
vivek