High Court Punjab-Haryana High Court

Harpreet Singh vs State Of Punjab on 13 November, 2009

Punjab-Haryana High Court
Harpreet Singh vs State Of Punjab on 13 November, 2009
Crl.Misc.No. 28574 of 2009                  1

 IN THE HIGH COURT OF PUNJAB AND HARYANA
           AT CHANDIGARH.



                          Crl.Misc.No. 28574 of 2009
                          DECIDED ON : 13.11.2009.


Harpreet Singh                         Petitioner.


                     VERSUS

State of Punjab                      Respondent



CORAM : Hon'ble Mr. JUSTICE RAKESH KUMAR
       JAIN.



Present:-    Mr.Atul Lakhanpal, Sr.Advocate, with
             Mr. Arjun Lakhanpal, Advocate, for
             the petitioner.

             Mr. R.S.Rawat, Assistant Advocate
             General, Punjab.


RAKESH KUMAR JAIN,J.

The petitioner has filed this petition under

Section 439 of Code of Criminal Procedure ( for short

“Cr.P.C.”) for grant of Regular Bail in FIR No. 439

dated 24.8.2009, registered under Sections 419, 420,

465, 467, 468, 471, 34 I.P.C. at Police Station Sadar

Patiala, District Patiala.

The allegations against the petitioner are that
Crl.Misc.No. 28574 of 2009 2

the letter heads were printed at his shop with the help of

computer scanning.

Learned counsel for the petitioner submits

that the petitioner is in custody for the last 81 days. The

co-accused of the petitioner who alleged to have printed

the receipts, prepared stamps and typed the documents

have already been enlarged on regular bail. It is also

submitted that three main accused are in custody.

After hearing learned counsel for the parties

and keeping in view the facts and circumstances of the

present case, the present petition is allowed. The

petitioner is directed to be released on bail on his

furnishing bail bonds to the satisfaction of Chief Judicial

Magistrate/ Ilaqa Magistrate, Patiala.

This petition stands disposed of.

13.11.2009.

Anoop                        (RAKESH KUMAR JAIN )
                                 JUDGE