High Court Punjab-Haryana High Court

Man Singh vs State Of Haryana on 16 July, 2008

Punjab-Haryana High Court
Man Singh vs State Of Haryana on 16 July, 2008
Crl.Misc.No.14155-M of 2008           -1 -

IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
                       Crl.Misc.No.14155-M of 2008
                       Date of Decision: 16.7.2008

Man Singh
                                                 ..Petitioner.

Vs.

State of Haryana
                                                 ..Respondent.

CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR JAIN

Present:- Mr.M.R.Verma, Advocate for the petitioner.

          Mr.S.S.Goripuria , DAG Haryana.

RAKESH KUMAR JAIN, J.

This is a petition under Section 438 Cr.P.C. in a case

registered vide FIR No.09 dated 19.2.2008, under Sections 420,

467, 468, 471,120-B IPC and 13(1)(d) of the Prevention of

Corruption Act with P.S. SVB (H) Hisar.

Tersely, the allegations contained in the FIR are that the

petitioner had appointed Dharam Pal son of Sultan as part time

Peon vide order No.E-3-03/Special-01 dated 24.7.2003 in Govt.

Middle School, Morka whose service was regularised vide a forged

order No.E-11-2033-1379-82 dated 24.7.2003 and he was allowed

to join by Ranbir Singh, S.S.Master after four months on

23.11.2003 by making entry in the order book vide order No.69/03

dated 26.11.2003.

Crl.Misc.No.14155-M of 2008 -2 –

Counsel for the petitioner has contended that Dharam

Pal was appointed on part time basis by the Block Education

Officer, Siwani on 26.7.1997. His service was regularized by the

petitioner on 15.10.2003 and entered the same in the dispatch

register. Dharam Pal was allowed to join service by Ranbir Singh

S.S.Master on 23.11.2003 after presenting medical certificate

required for joining. The contention of the counsel for the

petitioner is that the petitioner had regularized the service of said

Dharam Pal after verifying the original documents of appointment

and length of service, duly attested by Ranbir Singh, S.S.Master.

It is further argued that as per the record, Dharam Pal

was appointed on 26.7.1997 (Annexure P-2) and his service was

regularised after six years on 15.10.2003 (Annexure P-3) as per the

policy.

In view of the above, without expressing any opinion on

the merits of the case, the present petition is allowed. The

petitioner is directed to be released on bail by the

Investigating/Arresting Officer on furnishing bail bonds to his

satisfaction. He shall further abide by the provisions of Section 438

(2) Cr.P.C. He shall also join investigation as and when required

by the Investigating Officer.


                                         (Rakesh Kumar Jain)
16.7.2008                                     Judge
Meenu