IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. M-19145 of 2008
Date of decision: 9th January, 2009
Raj Kumar Sood
... Petitioner
Versus
State of Punjab
... Respondent
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA
Present: Mr. M.L. Saggar, Senior Advocate with
Mr. G.S. Brar, Advocate for the petitioner.
Mr. Anter Singh Brar, DAG Punjab for the State.
Mr. Gurcharan Dass, Advocate for the complainant.
KANWALJIT SINGH AHLUWALIA, J. (ORAL)
In the present case, FIR No.304 was registered on 28th
September, 2007 at Police Station Focal Point, Ludhiana under Section
420, 465, 467, 468, 471 IPC. A period of one year and four months is
going to elapse and investigation has not been concluded.
Two of the accused have been allowed to flee from India and
proceedings regarding declaring them proclaimed offender are pending.
Investigating Officer is present in Court.
Mr. Anter Singh Brar, DAG Punjab, on instructions from SI
Inderjit Singh Investigating Officer, has stated that the entire investigation
shall be concluded within a period of three months.
Petitioner has been granted pre-arrest interim bail by a
Coordinate Bench of this Court on August 1, 2008. Petitioner has already
enjoyed interim pre-arrest bail for a period of about five months. Three
Criminal Misc. No. M-19145 of 2008 2
months more will not make any difference to conclusion of the
investigation, especially when the petitioner is an attesting witness to the
sale deed.
Without observing anything on the merits of the case, present
petition is disposed off with a direction that the petitioner shall be permitted
to remain on interim bail on his furnishing bail bonds, which shall contain a
condition that as and when report under Section 173 Cr.P.C. is filed,
petitioner shall appear before the trial Court. Trial Court shall examine the
entire documents and statement gathered by the Investigating Officer and
shall decide the regular bail application of the petitioner on merits, without
taking any observation of this Court into consideration.
With these observations, present petition is disposed off.
[KANWALJIT SINGH AHLUWALIA]
JUDGE
January 9, 2009
rps