High Court Punjab-Haryana High Court

Baljit Singh Alias Jagjit Singh vs State Of Punjab on 7 July, 2009

Punjab-Haryana High Court
Baljit Singh Alias Jagjit Singh vs State Of Punjab on 7 July, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH



                          Criminal Misc. No. M-12425 of 2009
                          Date of decision : July 07, 2009


Baljit Singh alias Jagjit Singh
                                            ....Petitioner
                          versus

State of Punjab
                                            ....Respondent


Coram:       Hon'ble Mr. Justice L.N. Mittal


Present :    Mr. DPS Kahlon, Advocate for the petitioner
             Mr. Gaurav Garg Dhuriwala, AAG Punjab with
             Mr. NS Shekhawat, Advocate, for respondent


L.N. Mittal, J. (Oral)

Baljit Singh alias Jagjit Singh has filed this petition for bail

in case FIR No. 30 dated 1.4.2008 under sections 420, 408, 468, 467, 471,

120-B IPC Police Station Division No. 2, Pathankot District Gurdaspur.

According to the prosecution version, the petitioner as Field

Officer of the complainant-company got sanctioned loans in the name of

different borrowers by giving false names and addresses and by giving his

own address as addresses of the borrowers and also received installments of

re-payment of loan amounts from the borrowers and misappropriated the

same. Amount of Rs 1.58 crores is said to have been misappropriated by

the petitioner along with co-accused including his own wife.

I have heard learned counsel for the parties and perused the

case file.

Criminal Misc. No. M-12425 of 2009 -2-

Learned counsel for the petitioner vehemently contended that

the petitioner is in custody for the last four and a half months and the case is

triable by Magistrate and the petitioner was not final authority to sanction

the loans.

I have carefully considered the contentions. The petitioner as

Field Officer received installments of repayment of loan amount from the

borrowers and misappropriated the same. The petitioner employed with the

complainant-company for about four years also got sanctioned loans by

giving wrong addresses of the borrowers including his own address as

address of the borrowers. The amount involved is to the tune of Rs 1.58

crores.

Keeping in view all the circumstances but without meaning to

express any opinion on the merits, the instant bail petition is dismissed.





                                                        ( L.N. Mittal )
July 07, 2009                                                Judge
   'dalbir'