IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
****
Criminal Misc. No. M-3076 of 2009 (O&M)
Date of Decision:03.02.2009
Paramjit Singh alias Pamma
.....Petitioner
Vs.
The State of Punjab
.....Respondent
CORAM:- HON'BLE MR. JUSTICE HARBANS LAL
Present:- Mr. B.S. Jaswal, Advocate for the petitioner.
****
JUDGMENT
HARBANS LAL, J.
This petition has been moved by Paramjit Singh alias Pamma
under Section 438 of Cr.P.C for seeking anticipatory bail in case FIR
No.129 dated 18.07.2008 registered under Section 381 IPC at Police Station
Mahilpur, District Hoshiarpur.
The facts in brief are that on 17.7.2008 at about 8:00 P.M.,
Kuljit Singh (servant) of the complainant along with others including the
petitioner committed theft of tractor bearing registration No.PB-32-B-3458,
make Swaraj, red in colour with intention to sell the same. The tractor is yet
to be recovered. That being so, the custodial interrogation of the petitioner
is necessary. Considering the facts of the present case, I am of the
considered view that the present petition deserves dismissal in limine.
Accordingly, it is dismissed.
February 03, 2009 ( HARBANS LAL ) renu JUDGE
Whether to be referred to the Reporter? Yes/No