High Court Punjab-Haryana High Court

Anand vs State Of Haryana on 12 January, 2009

Punjab-Haryana High Court
Anand vs State Of Haryana on 12 January, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                               Crl.M. No. M-27897 of 2008
                               Date of decision : 12.1.2009.
                              ...
    Anand
                                             ................ Petitioner
                              vs.

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


    Coram: Hon'ble Mr. Justice K.C. Puri

    Present: Sh. Vikram Singh, Advocate
             for the petitioner.

             Sh. Neeraj Bhutani, Assistant Advocate General,
             Haryana.
                 ...
    K.C. Puri, J. (Oral)

As per allegation of the prosecution, a complaint was

received that Sher Singh, Sarpanch, Anil, Dilbagh, Krishan, Sampat,

Rani – Panches and Ranbir Singh, Gram Secretary, Block Rai, in

collution with each other and in collusion with Pooja Building

Material Supplier and Surya Building Material Supplier have

embezzled an amount of Rs.3,80,90,000/-.

As per assessment made by the BDPO, Rs. 1,05,00,000/- has

been stated to be paid to the petitioner for the purchase of material,

but no material is stated to have been supplied to the Gram

Panchayat. The gravity of offence does not make out a case for grant

of anticipatory bail, as the custodial interrogation is required.

Consequently, the petition stands dismissed.

( K.C. Puri )
12.1.2009. Judge
chug