High Court Punjab-Haryana High Court

Bharpur Singh And Another vs State Of Punjab on 7 October, 2009

Punjab-Haryana High Court
Bharpur Singh And Another vs State Of Punjab on 7 October, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH



                         Criminal Misc. No. M-25634 of 2009
                         Date of decision : October 07, 2009


Bharpur Singh and another                   ....Petitioners
                         versus

State of Punjab                             ....Respondent


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


Present :    Mr. KS Sidhu, Senior Advocate with
             Mr. M.S. Brar, Advocate, for the petitioners

             Mr. Gaurav Garg Dhuriwala, AAG Punjab with
             Mr. HR Nohria, Advocate, for the complainant


L.N. Mittal, J. (Oral)

Bharpur Singh and Resham Singh have filed this petition for

anticipatory bail in case FIR No. 94 dated 2.9.2009 under sections 420,

465, 467, 468, 471, 120-B IPC, Police Station Sherpur, District Sangrur.

I have heard learned counsel for the parties and perused the

case file.

According to the prosecution version, both the petitioners who

are brothers obtained copies of jamabandies of 10 farmers and got prepared

documents in connivance with Krishan Chand Bansal for obtaining subsidy

and loan for cultivation of medicinal plants. The farmers came to know of

it when they received letters from Punjab State Medicinal Plants Board

regarding sanction of subsidy and loan. However, six out of ten farmers

have stated that the petitioners had got the loan and subsidy sanctioned with

their consent but four farmers have stated that everything was done without

their consent.

Criminal Misc. No. M-25634 of 2009 -2-

Learned counsel for the petitioners vehemently contended that

nothing was done by petitioner no. 1 and it was only petitioner no. 2 who

obtained the copies of jamabandies. Learned State counsel, on instructions

from HC Mukhtiar Singh, admits that copies of jamabandies were obtained

by petitioner no. 2 only. Learned counsel for the complainant contended

that both the petitioners along with Krishan Chand Bansal got the

documents prepared for sanction of subsidy and loan.

Keeping in view all the circumstances but without meaning to

express any opinion on merits, petitioner no. 2 does not deserve the

concession of anticipatory bail. Accordingly, the instant petition on behalf

of petitioner no. 2 is dismissed. However, petition qua petitioner no. 1 is

allowed. In the event of arrest, petitioner no. 1 shall be released on bail

to the satisfaction of the Arresting Officer, subject to the condition that the

petitioner shall join the investigation as and when required and shall comply

with the conditions specified in section 438(2) Cr.P.C. Presently, petitioner

no. 1 is directed to join investigation on 14.10.2009 at 10.00 AM and

continue to do so as and when required by the police. The instant order

qua petitioner no. 1 shall remain effective till one month after the filing of

charge sheet by the police or till decision of regular bail petition of

petitioner no. 1, whichever is earlier.

The petition is disposed of accordingly.



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