Criminal Misc. No. M-34302 of 2008 1
In the High Court of Punjab and Haryana, at Chandigarh.
Criminal Misc. No. M-34302 of 2008
Date of Decision: 10.3.2009
Sanjeev Gullo
...Petitioner
Versus
State of U.T., Chandigarh
...Respondent
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: None for the petitioner.
Mr. Rajiv Sharma, Advocate
for the respondent-U.T. Chandigarh.
Kanwaljit Singh Ahluwalia, J. (Oral)
On 24.12.2008, a Co-ordinate Bench of this Court has passed
the following order:-
“The petitioner was the agent of the
complainant and it is alleged that during his
employment he embezzled a sum of Rs.1,70,000/-.
To the contrary, learned counsel for the petitioner
has submitted that during his employment the
complainant did not pay him his emoluments and the
present FIR is the counter-blast.
Notice of motion for 10.03.2009.
in the meanwhile, it is directed that in the
event of arrest of the petitioner he shall be released
on interim bail to the satisfaction of the Arresting
Criminal Misc. No. M-34302 of 2008 2Officer, subject to the following conditions:-
iv) that the petitioner shall make himself
available for interrogation by a police
officer as and when required;
v) that the petitioner shall not directly or
indirectly make any inducement, threat or
promise to any person acquainted with the
facts of the case so as to dissuade them
from disclosing such facts to the Court or
to any police officer;
vi) that the petitioner shall not leave India
without the previous permission of the
Court”.
Mr. Sharma, on instructions of Tilak Raj, Assistant Sub
Inspector, states that compromise has been arrived between the parties
and the petitioner has joined the investigation. He further states that no
custodial interrogation is required.
For the reasons stated in the order dated 24.12.2008 and
statement made by counsel for the State, interim pre-arrest bail granted
to the petitioner is affirmed till filing of the report under Section 173
Cr.P.C. On submission of report under Section 173 Cr.P.C. petitioner
shall furnish regular bail-bonds to the Court concerned.
With these observations, present petition is disposed off.
(Kanwaljit Singh Ahluwalia)
Judge
March 10, 2009
“DK”