IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Criminal Misc. -M No. 29655 of 2008 (O&M)
Date of decision : January 06, 2009
Naveen Kumar
....Petitioner
versus
State of Haryana ....Respondent
Coram: Hon'ble Mr. Justice Pritam Pal
Present : Mr. SN Yadav, Advocate for the petitioner
Mr. SS Patter, Sr. DAG Haryana
Pritam Pal,J. (Oral)
Petitioner has brought this petition under section 439 of Code
of Criminal Procedure for seeking regular bail in case FIR No. 211 dated
26.8.2008 under sections 420, 467, 468, 471 IPC registered at Police
Station City Rewari.
According to the allegations contained in the present case, the
petitioner had withdrawn a sum of Rs 24,000/- by making a forged
signatures of other depositor on the withdrawal form. The said amount is
stated to have already been deposited by the petitioner. However, it is also
argued that, in fact, five years ago a sum of Rs 90,000/- was also withdrawn
fraudulently on the basis of forged documents by the petitioner from the
account of one Bhagwan Dass. No complaint or FIR was registered on
that account.
Criminal Misc. -M No. 29655 of 2008 (O&M) -2-
Be that as it may, the petitioner is now in custody in this case
since 26.8.2008. Taking into consideration the fact that the petitioner has
already deposited the amount which he had withdrawn on the basis of
forged documents and without commenting on the merits of this case, the
petitioner is ordered to be released on bail on his furnishing bail/surety
bonds to the satisfaction of Chief Judicial Magistrate, Rewari.
Criminal Misc. is disposed of.
( Pritam Pal )
January 06, 2009 Judge
'dalbir'