High Court Punjab-Haryana High Court

Swaran Singh vs State Of Punjab on 8 May, 2009

Punjab-Haryana High Court
Swaran Singh vs State Of Punjab on 8 May, 2009
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH


                  Criminal Misc. No. M-11264 of 2009
                     Date of decision: 8th May, 2009

Swaran Singh

                                                              ... Petitioner

                                 Versus

State of Punjab
                                                            ... Respondent


CORAM:      HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA

Present:    Mr. J.S. Dadwal, Advocate for the petitioner.

            Mr. Mehardeep Singh, Assistant Advocate General, Punjab
            for the State.


KANWALJIT SINGH AHLUWALIA, J. (ORAL)

Present petition has been filed under Section 438 Cr.P.C.

seeking grant of anticipatory bail to the petitioner in case FIR No. 257

dated 18.12.2007 registered at Police Station Sadar, District Ludhiana

under Sections 420, 465, 467, 468, 469, 471, 120-B IPC.

On April 29, 2009, this Court had passed the following order:

“Counsel for the petitioner submits that allegation of
prosecution is that power of attorney allegedly executed by
Dhian Kaur was fabricated. Counsel further submits that
power of attorney was given in favour of Jasbir Singh and
petitioner along with Buta Singh was attesting witness.
Counsel rely upon Annexure P1 whereby Buta Singh similarly
situated attesting witness was granted pre-arrest bail by a Co-
ordinate Bench of this Court. Counsel further rely upon
Annexure P3 to state that Jasbir Singh in whose favour power
of attorney was executed was also granted bail by another Co-
ordinate Bench of this Court. Issue notice of motion to learned
Advocate General, Punjab, for 8.5.2009.

Criminal Misc. No. M-11264 of 2009 2

Meanwhile, in the event of arrest, petitioner(s) shall be
released on interim bail to the satisfaction of the Arresting
Officer. Petitioner(s) shall join investigation as and when
called for. Petitioner(s) shall also abide by the conditions
specified under Section 438(2) Cr.P.C.”

Counsel for the State, on instructions from ASI Jagrup Singh,

has stated that petitioner has joined the investigation and he is no longer

required for further custodial interrogation.

For the reasons stated in order dated April 29, 2009 and in

view of the statement made by counsel for the State, interim bail granted to

the petitioner vide order dated April 29, 2009 is made absolute till

submission of report under Section 173 Cr.P.C. (challan). Thereafter,

petitioner will be permitted to furnish regular bail bonds to the satisfaction

of the trial Court.

With these observations, present petition is disposed off.

[KANWALJIT SINGH AHLUWALIA]
JUDGE
May 8, 2009
rps