IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Criminal Miscellaneous No. M-25098 of 2008
Date of Decision: December 17, 2008
Gurdev Singh
.....PETITIONER(S)
VERSUS
State of Punjab
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. Gulzar Mohammad, Advocate, for
the petitioner.
Mr. H.S. Brar, Deputy Advocate
General, Punjab.
. . .
AJAI LAMBA, J (Oral)
This petition has been filed under
Section 438 Cr.P.C. for grant of anticipatory bail in
FIR No.232 dated 8.8.2008 lodged for offences under
Section(s) 406, 420 IPC with Police Station, Sadar,
Jalandhar.
Contention of learned counsel for the
petitioner is that the petitioner is a property
dealer and is not involved in the business of sending
people abroad. The complainant is inimical towards
the petitioner being distant relative and therefore,
has falsely implicated the petitioner.
It has been contended that no particulars of the offence have been given in Crl. Misc. No. M-25098 of 2008 [2]
relation to the giving of money to the petitioner
i.e. to say that the place and time of handing over
of the money etc., has not been given. Allegation is
that the petitioner took Rs.50,000/- to send
Tejinderpal Singh, husband of the complainant,
abroad. Tejinderpal Singh is not related to the
complainant.
Learned counsel has also raised an issue
that because it is the admitted case of the
complainant that her husband was to be sent abroad by
illegal means, it would be an agreement/ contract
against public policy and therefore, not enforceable
in law.
Learned counsel for the petitioner has
pointed out that the petitioner has joined
investigation.
Learned counsel for the respondent-
State, on instructions from Surjit Singh, Head
Constable, has stated that indeed the petitioner has
joined investigation and is not required for further
investigation at this stage.
In view of the above statement of
learned counsel for the respondent-State, the
petition is allowed.
Order dated 25.9.2008 is made absolute
and it is directed that in the event of arrest, the
petitioner shall be enlarged on bail on furnishing
of bail bonds to the satisfaction of the
Arresting/Investigating Officer, subject to the
Crl. Misc. No. M-25098 of 2008 [3]
following conditions :-
“(i) The petitioner shall make himself available for
interrogation as and when required;
(ii) The petitioner shall not directly or indirectly
make any inducement, threat or promise to any
person acquainted with the facts of the case so as to
dissuade him from disclosing such facts to the
Court or to any police officer; and
(iii) The petitioner shall not leave India without the
previous permission of the Court.”
This order shall enure till 10 days after the
petitioner receives a notice of filing of final
report u/s 173, Cr.P.C. within which period, the
petitioner would be at liberty to apply for regular
bail.
(AJAI LAMBA)
December 17, 2008 JUDGE
avin