High Court Punjab-Haryana High Court

Bachan Singh vs State Of Punjab on 17 March, 2009

Punjab-Haryana High Court
Bachan Singh vs State Of Punjab on 17 March, 2009
           In the High Court of Punjab and Haryana at Chandigarh
                                    ......


                    Criminal Misc. No.M-33669 of 2008
                                    .....

                                                  Date of decision:17.3.2009


                               Bachan Singh
                                                               .....Petitioner
                                      v.

                               State of Punjab
                                                             .....Respondent
                                     ....


Present:     Mr. V.K. Shukla and Mr. K.S. Sidhu, Advocates for the
             petitioner.

             Mr. P.S. Sidhu, Additional Advocate General, Punjab
             for the respondent-State.
                                     .....

S.S. Saron, J.

Heard learned counsel for the parties.

The petitioner seeks regular bail in a case registered against

him for the offences under Sections 420 and 120-B IPC.

The allegations against the petitioner are that he committed

fraud of Rs.1,10,000/- with the complainant. The petitioner was declared as

proclaimed offender on 8.4.2000. He was thereafter arrested on 4.7.2008.

On his arrest, a supplementary charge-sheet (challan) was filed on

21.7.2008. The petitioner is in custody since 4.7.2008.

Learned counsel for the petitioner has submitted that the

petitioner was never sent-up for trial and neither was he asked to appear

before the Court. Besides, he was not aware whether he was wanted as an

accused in the present case.

In response, learned counsel for the State has submitted that
Cr. Misc. No.M-33669/2008
[2]

keeping in view the fact that the petitioner was declared as a proclaimed

offender on 8.4.2000 and he could not be arrested for eight years till

4.7.2008, he is not entitled to the concession of bail.

After giving my thoughtful consideration to the matter, it may

be noticed that the case against the petitioner is triable by a Magistrate. The

petitioner is in custody since 4.7.2008 and the trial in the case is likely to

take time. The supplementary challan has been filed against the petitioner

on 21.7.2008. The petitioner owns seven acres of land in Village Raunta,

Police Station Nihalsinghwala, District Moga.

In the circumstances, the ends of justice would be met if the

petitioner is granted the concession of bail on his furnishing heavy surety to

the satisfaction of the trial Magistrate.

Accordingly, the criminal miscellaneous petition is allowed and

the petitioner on his furnishing personal bond and heavy surety to the

satisfaction of the learned trial Magistrate shall be admitted to bail.

March 17, 2009. (S.S. Saron)
Judge
*hsp*