IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Criminal Misc. -M No. 4171 of 2009 (O&M)
Date of decision : February 24, 2009
Sewadar Daljit Singh
....Petitioner
versus
State of Punjab
....Respondent
Coram: Hon'ble Mr. Justice Pritam Pal
Present : Ms. Gurvir Kaur, Advocate for the petitioner
Mr. KD Sachdeva, DAG Punjab
Pritam Pal,J. (Oral)
Petitioner has brought this petition under section 439 of Code
of Criminal Procedure for seeking regular bail in case FIR No. 149 dated
8.10.2008 under sections 419, 420, 120-B IPC registered at Police Station
City Gurdaspur.
As per allegations of the prosecution, Paramjit Kaur co-
accused, who is still at large, had withdrawn a sum of Rs 50,000/- from
Punjab State Cooperative Bank, Gurdaspur by playing fraudulent means in
connivance with the petitioner who is serving as a Class-IV employee in the
said Bank. It is pointed out by learned State counsel that aforesaid Paramjit
Kaur had no account in the said Bank and the withdrawal of the aforesaid
amount could be possible only with the connivance of the petitioner whose
photograph was found in CCTV camera installed in the bank showing him
to be standing with said Paramjit Kaur.
Criminal Misc. -M No. 4171 of 2009 (O&M) -2-
Taking into consideration the seriousness and the gravity of the
offence, no ground is made out for granting anticipatory bail.
Dismissed.
( Pritam Pal )
February 24 2009 Judge
'dalbir'