IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Criminal Misc. No. M-21380 of 2009
Date of decision : August 20, 2009
Bhupinder Singh ....Petitioner
versus
State of Punjab
....Respondent
Coram: Hon'ble Mr. Justice L.N. Mittal
Present : Mr. SPS Sidhu, Advocate, for the petitioner
Mr. Gaurav Garg Dhuriwala, AAG Punjab
L.N. Mittal, J. (Oral)
Bhupinder Singh has filed this petition for anticipatory bail in
case FIR No. 146 dated 18.4.2009, under sections 420, 465, 468, 471 IPC
and section 12 of Passport Act, Police Station Division No. 4, Jalandhar.
I have heard learned counsel for the parties and perused the
case file.
According to the prosecution version, the petitioner already had
Indian passport issued at the address of village Miani District Hoshiarpur
and after concealing the same, he obtained another passport by showing his
address as Urban Estate, Jalandhar.
Learned counsel for the petitioner vehemently contended that
the offence if any for giving false information for obtaining second passport
would fall within the purview of section 12 of the Passports Act which
Criminal Misc. No. M-21380 of 2009 -2-
would be a bailable offence being punishable for imprisonment for two
years only. Learned State counsel has contended that the petitioner has
furnished false affidavit and false residence proof for obtaining both the
passports at different addresses. The petitioner is also wanted in some
fraud case in USA.
In view of the aforesaid but without meaning to express any
opinion on the merits, the petitioner does not deserve the concession of
anticipatory bail.
Dismissed.
( L.N. Mittal )
August 20, 2009 Judge
'dalbir'