High Court Punjab-Haryana High Court

Tajinder Kaur vs State Of Punjab on 31 March, 2009

Punjab-Haryana High Court
Tajinder Kaur vs State Of Punjab on 31 March, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                   Crl. Misc. No. M-5199 of 2009


                                             Date of decision: 31.3.2009


Tajinder Kaur W/o Paramjit Singh
                                                           ..... Petitioner

                                Versus

State of Punjab
                                                          ..... Respondent


Present:    Mr. Ashwani Talwar, Advocate for the petitioner.

            Mr. Sudhir Nehra, Addl. A.G., Punjab.

                                ****

S.S. SARON, J.

Heard counsel for the parties.

The petitioner seeks pre-arrest bail in a case registered against her for the

offence initially under Section 406 Indian Penal Code (“IPC” – for short) but

subsequently offences under Sections 465, 468, 470, 471 and 120-B IPC have been

added.

The FIR in the case has been registered on the complaint of Rajinder

Kaur Walia against the petitioner and her brother Gundeep Singh. Rajinder Kaur

Walia complainant is the brother’s wife (Bhabi) of the petitioner. Gurinder Singh @

Gurminder Singh father of the petitioner died on 8.2.2007. He was the owner-in-

possession of the land in village Seenpur District Kapurthala. Besides, he owned

land in village Patti Mehar, District Ambala. He also owned moveable assets. The

complainant was the daughter-in-law of the deceased.

The case of the petitioner is that the deceased did not execute any Will in

favour of the complainant Rajinder Kaur Walia. Despite that the complainant

Rajinder Kaur Walia it is alleged has set up a forged and fabricated Will dated
Crl. Misc. No. M-5199 of 2009 [2]

7.2.2007 i.e. one day before the death of Gurinder Singh @ Gurminder Singh. On the

strength of the same, she has filed a suit. The petitioner has also filed a suit for

declaration to the effect that she along with her brothers and sisters are the owners-in-

possession to the extent of 1/5th share each in the moveable and immoveable

properties of the deceased Gurinder Singh @ Gurminder Singh. The said suit is

pending in the Civil Court at Kapurthala. Mutation proceedings are also pending

before the revenue authorities.

The FIR was registered on the allegations levelled by the complainant

Rajinder Kaur Walia against the petitioner and her brother Gundeep Singh that the car

that was in her (complainant’s) name had been taken by the petitioner and her brother

Gundeep Singh for going somewhere. Thereafter, they did not return the car of the

complainant despite her asking them to return the same time and again. It is not in

dispute that the car has been recovered and the same has been released on Sapurdari

in favour of the complainant. The dispute relates to the estate of deceased Gurinder

Singh @ Gurminder Singh.

Learned counsel for the State on instructions from HC Pragat Singh

Police Station Kotwali, Kapurthala has submitted that the petitioner has joined the

investigation and that the custody of the petitioner is not required for the purposes of

investigation.

In the circumstances, the interim bail granted to the petitioner on

25.2.2009 is made absolute.

Crl. Misc. petition stands disposed of.

(S.S. SARON)
JUDGE
March 31, 2009
amit