High Court Punjab-Haryana High Court

Jugraj Singh vs State Of Punjab on 12 August, 2008

Punjab-Haryana High Court
Jugraj Singh vs State Of Punjab on 12 August, 2008
     In the High Court of Punjab and Haryana, at Chandigarh.


                  Criminal Misc. No. M-20172 of 2008

                     Date of Decision: 12.8.2008



Jugraj Singh
                                                            ...Petitioner
                                 Versus
State of Punjab
                                                         ...Respondent


CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.


Present: Mr. S.L.Chander Shekhar, Advocate
         for the petitioner.


Kanwaljit Singh Ahluwalia, J. (Oral)

Petitioner had duped the complainant of Rs.9,95,000/- on the

pretext of sending him abroad.

No ground for pre-arrest bail is made out. Custodial

interrogation is required. Hence, the present petition has no merits and

the same is dismissed.

(Kanwaljit Singh Ahluwalia)
Judge
August 12, 2008
“DK”