IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Criminal Miscellaneous No. M-24873 of 2008
Date of Decision: October 01, 2008
Parveen Kumar Arora @ Tony
.....PETITIONER(S)
VERSUS
State of Punjab & Others
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Dr. G.K.S. Tank, 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.145 dated 29.7.2008 lodged for offences
under Section(s) 419, 420 IPC and Section(s) 8/9 of the
Prevention of Corruption Act, 1988, with Police
Station, City-I, Moga.
Allegations against the petitioner are
that he presented himself as personal assistant of Shri
Charanjit Singh Atwal and projected that Jathedar Tota
Singh and Senior Superintendent of Police are known to
him. He extracted a cheque of Rs.1,50,000/- from the
wife of the complainant. He also took Rs.50,000/- from
the complainant on pretext that he would get work of
Crl. Misc. No. M-24873 of 2008 [2]
the complainant done. Subsequently, it transpired that
the petitioner was not in any position to get the work
done.
Learned counsel for the petitioner has
contended that the complainant himself is a literate
person and is expected to know that Shri Charanjit
Singh Atwal was not a minister at that point in time.
It has also been contended that the petitioner has been
falsely implicated.
Considering the scope of grant of bail
under Section 438 Cr.P.C., I find that the allegations
against the petitioner are of serious nature. Only
custodial interrogation would extract the correct and
complete facts.
The petition is dismissed.
(AJAI LAMBA)
October 01, 2008 JUDGE
avin