In the High Court of Punjab and Haryana at Chandigarh.
CRM No. M- 27759 of 2009 (O&M)
Decided on:- 06.10.2009
Balkar Singh ......Petitioner
Versus
State of Punjab .......Respondent
Coram Hon'ble Mr. Justice K. C. Puri
Present Ms. G. K. Mann, Advocate
for the petitioner.
K. C. Puri, J.(Oral )
Petitioner-Balkar Singh has applied for grant of anticipatory
bail in case FIR No.363 dated 4.9.2009, under Sections 420, 406 IPC, P. S.
Civil Lines Amritsar City.
As per allegations of the prosecution, an amount of
Rs.8,00,000/- was taken by the petitioner for sending the complainant
abroad.
Learned counsel for the petitioner has submitted that petitioner
is an illiterate person and he cannot cheat the complainant. It is further
contended that no date and time of giving the amount for sending the
complainant abroad has been given, so, he is entitled to the concession of
bail.
However, I have carefully considered the said submission and
find no force in the same at this stage. An innocent person has been cheated
for a huge amount of Rs.8,00,000/- for sending abroad. The custodial
interrogation in such a case is required.
So, no ground for grant of anticipatory bail is made out.
Therefore, the petition stands dismissed.
06.10.2009 ( K.C. Puri ) Mamta Judge