Crl.M. No. M-34053 of 2008 -1-
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M-34053 of 2008
Date of decision : 24.3.2009.
...
Daljit Singh @ Jeetu
................ Petitioner
vs.
State of Punjab
.................Respondent
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh. P.S. Hundal, Senior Advocate with
Sh. Dinesh Trehan, Advocate for the petitioner.
Sh. K.S. Pannu, Assistant Advocate General,
Punjab.
...
K.C. Puri, J. (Oral)
As per allegation of the prosecution, the petitioner not only
forged Power of Attorney, but has also forged the Will of one
Gurbax Singh. He has also got burnt the record in connivance with
revenue officials. The gravity of offence does not make out a case for
grant of bail to the petitioner.
Learned counsel for the petitioner has submitted that the
petitioner is in custody for the last 13 months and on that account he
is entitled to the concession of bail.
I have carefully considered the said submission. From the
perusal of the record, it is revealed that petitioner is accused in the
following four other cases:-
Crl.M. No. M-34053 of 2008 -2-
i) FIR No. 415 dated 6.12.2006 u/s 419, 420, 467, 471, 120-B
IPC P.S. Civil Lines, Amritsar.
ii) FIR No. 319 dated 10.11.2005, u/s 295-A/34 IPC P.S.
Jandiala, District Amritsar
iii)FIR No. 62 dated 27.4.2007 u/s 336/148/149 IPC,
25/27/54/59 Arms Act, P.S. Sultanwind, District Amritsar
and
iv)FIR No. 34 dated 15.3.2007 u/s 436, 420, 467, 468,
471/120-B IPC P.S. A-Division, Amritsar.
The petitioner seems to be a habitual offender. So, no ground
for grant of bail is made out.
The petition stands dismissed.
( K.C. Puri )
24.3.2009. Judge
Chugh