Criminal Misc. No. M-4635 of 2009 -1-
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
****
Criminal Misc. No. M-4635 of 2009
Date of Decision:10.03.2009
Ganga Singh
.....Petitioner
Vs.
State of Punjab
.....Respondent
CORAM:- HON'BLE MR. JUSTICE HARBANS LAL
Present:- Mr. G.S. Gill, Advocate for the petitioner.
Mr. T.S. Salana, Deputy Advocate General, Punjab.
****
JUDGMENT
HARBANS LAL, J. (Oral)
This petition has been moved by Ganga Singh under Section
439 of Cr.P.C seeking his regular bail in case FIR No.5 dated 23.1.2009
registered under Sections 7, 13(2) of Prevention of Corruption Act at Police
Station Vigilance Bureau, Jalandhar.
The facts in brief are that Nirmal Kumar- complainant was of
the view of his having been falsely implicated in a criminal case lodged at
Police Station Goraya. He met the petitioner as the latter was posted at the
relevant time as SHO, Police Station Goraya. Complainant- Nirmal Kumar
moved an application requesting the petitioner for deleting his name from
the array of accused. The petitioner retained the application with him and
asked for being paid Rs.15,000/- as illegal gratification for doing the
needful. Nirmal Kumar pleaded poverty with the petitioner. Ultimately, the
petitioner agreed to do the job on being paid illegal gratification of
Criminal Misc. No. M-4635 of 2009 -2-
Rs.10,000/- by the same evening. The complainant went to Vigilance
Bureau and narrated the entire matter. The raid was arranged. The
petitioner was apprehended red handed with tainted currency notes worth
Rs.10,000/-.
Learned counsel for the petitioner submits that the
complainant- Nirmal Kumar is a gambler and is trafficking of narcotics and
various other offences and he is a man of shady character. He further puts
that indeed the petitioner neither put forth the alleged demand nor accepted
the alleged tainted currency notes and he has been falsely implicated in this
case. As against this, Mr. Salana argued that in view of the gravity of the
offence, the petitioner should not be admitted to bail.
I have well considered the rival contentions. A glance through
paragraph No.5 of the petition, would reveal that as many as eight cases
stand registered against the complainant- Nirmal Kumar. Statedly, the
investigation is complete and sanction is awaited. The petitioner is in
custody since 23.1.2009. The presentation of challan and conclusion of trial
would take considerable time.
Without meaning to expression of opinion on merits of the
case, I deem it a fit case to admit the petitioner to bail. Bail to the
satisfaction of Chief Judicial Magistrate/ Duty Magistrate, Jalandhar.
The petition is disposed of.
March 10, 2009 ( HARBANS LAL ) renu JUDGE Whether to be referred to the Reporter? Yes/No