High Court Punjab-Haryana High Court

Charan Dass vs State Of Punjab on 29 May, 2009

Punjab-Haryana High Court
Charan Dass vs State Of Punjab on 29 May, 2009
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH


                   Criminal Misc. No. M-13708 of 2009
                     Date of decision: 29th May, 2009

Charan Dass

                                                                ... Petitioner

                                  Versus

State of Punjab
                                                             ... Respondent

CORAM:      HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA


Present:    Mr. A.S. Bhatti, Advocate for the petitioner.

            Mr. Anter Singh Brar, Sr. Deputy Advocate General, Punjab
            for the State.


KANWALJIT SINGH AHLUWALIA, J. (ORAL)

Present petition has been filed under Section 438 Cr.P.C.

seeking grant of anticipatory bail to the petitioner in case FIR No. 82 dated

17.03.2009 registered at Police Station Sadar Hoshiarpur under Section

420 IPC.

Counsel for the petitioner has relied upon Annexure P-2,

inquiry conducted by the DSP, Hoshiarpur on 16th September, 2008,

wherein it was recorded that the dispute between petitioner and the

complainant was over the borrowed money and the allegation that the

amount was parted by the complainant on pretext of going abroad is not

proved.

Counsel for the State, on instructions from Head Constable

Dharam Singh, has stated that petitioner has to pay Rs.50,000/- to the

complainant.

Criminal Misc. No. M-13708 of 2009 2

Mr. A.S. Bhatti appearing for the petitioner has stated that the

amount due is Rs.40,000/-. Mr. Bhatti, on instructions from the petitioner,

who is present in Court, has stated that he is ready and willing to deposit

Rs.40,000/- in the Court of Chief Judicial Magistrate, Hoshiarpur within four

months from today.

Accordingly, petitioner is released on interim bail for a period

of four months. In case petitioner keeps his word and deposits Rs.40,000/-

in the Court of Chief Judicial Magistrate, Hoshiarpur, the Chief Judicial

Magistrate, Hoshiarpur shall accept the bail bonds of the petitioner. Non-

deposit of the amount in pursuance of the offer made by the petitioner shall

disentitle the petitioner for any relief of pre-arrest bail.

With these observations, present petition is disposed off.

[KANWALJIT SINGH AHLUWALIA]
JUDGE
May 29, 2009
rps