High Court Punjab-Haryana High Court

Amarjeet Singh vs State Of Haryana on 16 April, 2009

Punjab-Haryana High Court
Amarjeet Singh vs State Of Haryana on 16 April, 2009
           In the High Court of Punjab and Haryana at Chandigarh
                                    ......


                    Criminal Misc. No.M-8251 of 2009
                                   .....

                                                  Date of decision:16.4.2009


                               Amarjeet Singh
                                                                .....Petitioner
                                      v.

                              State of Haryana
                                                              .....Respondent
                                     ....


Present:     Mr. R.S. Mamli, Advocate for the petitioner.

             Mr. Deepak Jindal, Assistant Advocate General, Haryana
             for the respondent-State.
                                     .....

S.S. Saron, J.

Heard learned counsel for the petitioner.

The petitioner seeks pre-arrest bail in a case registered against

him on 1.2.2008 for the offences under Sections 407, 417, 418, 420 and

120-B IPC.

The FIR in the case has been registered on the statement of

Manoj Kumar-complainant. It has been alleged by the complainant that on

30.1.2008 he got loaded 136 bundles of utensils in truck No.HR 58-3522 for

being carried to Delhi. The driver of the truck was Gulzar Singh, who is the

brother of the petitioner Amarjit Singh. It is alleged that the truck did not

reach its destination and the utensils have been misappropriated by Gulzar

Singh, the driver along with his co-accused. On 16.2.2008, Gurinder Pal

resident of Fazilia (Himachal Pradesh) was arrested. He made a disclosure

statement to the effect that on 30.1.2008, he, Gulzar Singh, truck driver and

Amarjeet Singh alias Bitta (petitioner), brother of Gulzar Singh, Harpreet
Cr. Misc. No.M-8251/2009
[2]

Singh son of Jagmohan Singh, Amarjeet alias Bobby resident of Najibabad,

Kulwinder resident of Namdarpur, Police Station Chhappar had colluded

and kept the belongings of the truck No.HR 58-3522 i.e. brass utensils,

copper and steel wire near Village Jhinvarheri and the rest of the goods have

been kept in the house of Kulwinder Singh alias Ranga. Gulzar Singh had

agreed to give him (Gurinder Pal Singh) Rs.50,000/- and Rs.50,000/- to

Harpreet Singh, brother of Gurinder Pal Singh and to Amarjeet Singh alias

Bobby. The plan had been made to sell the goods slowly. On the basis of

the disclosure statement of Gurinder Pal Singh, the Police went to Village

Namdarpur and 97 bundles of copper, brass and steel and wire pipes etc.

were recovered and taken in police possession. Recoveries have been

effected from the other accused who have been arrested in the case. The

petitioner had been evading his arrest.

Learned Sessions Judge, Yamuna Nagar has observed that the

petitioner has to be interrogated by the Police in order to effect the recovery

of the remaining bundles. Besides, it may be noticed that Anil Kumar uncle

of the complainant also made a statement on 1.2.2008 to the effect that four

accused had been arrested in the case and recovery of 128 bundles of

utensils have been effected from them.

In the facts and circumstances, the custodial interrogation of the

petitioner would be necessary. Therefore, no ground for grant of pre-arrest

bail is made out in favour of the petitioner.

The criminal miscellaneous petition is dismissed.

However, in case the petitioner surrenders by 21.4.2009, his

application for regular bail shall be considered by the concerned Court

within three days after expiry of the period of the Police remand, if any.

Cr. Misc. No.M-8251/2009
[3]

April 16, 2009. (S.S. Saron)
Judge
*hsp*