High Court Punjab-Haryana High Court

Narender @ Soni vs State Of Haryana on 9 December, 2009

Punjab-Haryana High Court
Narender @ Soni vs State Of Haryana on 9 December, 2009
IN THE HIGH COURT FOR THE STATES OF PUNJAB AND HARYANA
                    AT CHANDIGARH

                                                  Crl.Misc.No.M-29266 of 2009
                                                   Date of decision : 09.12.2009
Narender @ Soni
                                                                   ... Petitioner
                                     Versus
State of Haryana
                                                                 ...Respondent


Present:      Mr.Rakesh Dhiman, Advocate for the petitioner.
              Mr.Pawan Singh, AAG, Haryana.


S.S.Saron, J.

Heard learned counsel for the parties.

The petitioner seeks regular bail in a case registered against him

for the offence punishable under Sections 406, 409, 420, 467, 468, 471 of the

Indian Penal Code (IPC – for short) at Police Station Sadar, Bahadurgarh,

District Jhajjar.

FIR has been registered on the complaint of Subhash Chander,

Assistant Food and Supply Officer, Bahadurgarh. It is alleged that Govt. of

India under its policy decided to grant financial assistance of Rs.5 lacs for the

year 2001-02 to New Gram Vikas Samiti, Tandaheri, District Jhajjar which

was formed by the petitioner by nominating 15 members and the petitioner

himself became its Secretary. Out of amount decided to be paid, an amount of

Rs.2.5 lacs was directly given to the said Samiti by way of bank draft.

However, the said Samiti had not opened any District Consumer Centre in the

district so far. Accordingly, a decision was taken to get a criminal case

registered with the police against the said Samiti for misusing the govt.grant .

The petitioner was arrested on 22.4.2009. In pursuance to the disclosure

statement made by the petitioner, a rubber stamp which he used for preparing

documents of the Samiti was recovered. It was also found during the

investigation that the petitioner did not join 12 persons out of 15 persons
Crl.Misc.No.M-29266 of 2009 2

named in the FIR as members and office bearers of the Samiti, rather he

himself appended their signatures and thumb impression on the relevant papers

and thereby embezzled an amount of 2.5 lacs.

The challan in this case has been filed and the trial of the case will

take its course of time. The case is triable by the Court of Judicial Magistrate

Ist Class. The allegations against the petitioner are to be proved by leading

evidence.

In the circumstances, the petitioner on his furnishing personal

bond and surety to the satisfaction of the learned trial Magistrate shall be

admitted to bail.

Petition stands disposed of.

[ S.S.Saron ]
Judge
09.12.2009

sd/amit