High Court Punjab-Haryana High Court

Mukesh Kumar vs State Of Haryana on 11 December, 2008

Punjab-Haryana High Court
Mukesh Kumar vs State Of Haryana on 11 December, 2008
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                   Criminal Miscellaneous No. M-32596 of 2008
                               Date of Decision: December 11, 2008


Mukesh Kumar
                                                  .....PETITIONER(S)

                               VERSUS


State of Haryana
                                                .....RESPONDENT(S)
                           .     .      .


CORAM:         HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -     Mr. R.S. Mamli,              Advocate,   for    the
               petitioner.


                           .     .      .

AJAI LAMBA, J (Oral)

               This     petition        has    been   filed    under

Section 438 Cr.P.C. for grant of anticipatory bail in

case FIR No.255 dated 17.11.2007 lodged for offences

under Section(s) 166, 167, 218, 420, 467, 468, 471,

120-B IPC with Police Station, Ding, District Sirsa.

Perusal of the order of Sessions Judge,

Fatehabad indicates that the petitioner identified a

person as Kashmir Kaur as having signed an affidavit

sworn on 7.4.2007. On the basis of the affidavit

filed before the revenue authorities, mutation has

been sanctioned. Allegation in the FIR is that the

Will of Chanan Singh was forged and the persons who

were rightful owners, have been deprived of the

property.

Crl. Misc. No. M-32596 of 2008 [2]

It seems that some other person signed

as Kashmir Kaur who has been identified by the

petitioner as Kashmir Kaur, the petitioner being

Municipal Councillor in Fatehabad.

Since impersonation is involved, only

custodial interrogation of the petitioner shall

disclose as to who had signed the affidavit as

Kashmir Kaur.

The petition is dismissed.


                                                         (AJAI LAMBA)
December 11, 2008                                           JUDGE
avin