High Court Punjab-Haryana High Court

Bijender Singh vs State Of Haryana on 9 December, 2009

Punjab-Haryana High Court
Bijender Singh vs State Of Haryana on 9 December, 2009
   IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                  CHANDIGARH


                   Crl. Misc. No. M-24944 of 2009

                                      Date of decision : 9.12.2009


Bijender Singh
                                                  .... Petitioner

                               Versus

State of Haryana
                                                  .... Respondent


Present:    Mr. Rakesh Nehra, Advocate for the petitioner.

            Mr. Pawan Singh, AAG, Haryana.

                               ****

S.S. SARON, J.

Heard counsel for the parties.

The petitioner seeks regular bail in a case registered

against him for the offences under Sections 420, 467, 468, 471/34

Indian Penal Code at Police Station City Rewari, District Rewari.

The FIR has been registered on the statement of Mahabir

Singh, ASI, Incharge Anti-Auto Theft Squad, Rewari on 13.5.2003.

While Mahabir Singh, ASI along with other police officials was

present at Jhajjar Chowk, Rewari for patrolling purposes, a secret

information was received that one Bolaro Car which had been stolen

and the chassis number of the vehicle had been changed and forged

documents of the vehicle had been prepared by the accused was being

brought from Bhiwani to sell the same at Rewari in the evening. If

the vehicle was apprehended and checked and the persons bringing it

interrogated, then many stolen vehicles could be recovered. The said

persons had sold vehicles by preparing forged documents or were
Crl. Misc. No. M-24944 of 2009 [2]

trying to sell the same. On receipt of the information, a check post

was set up at Jhajjar chowk to apprehend the said vehicle. At around

6.30 p.m., a Bolaro vehicle came from Jhajjar side which was checked

after stopping the same. The driver of the same disclosed his name as

Bijender Singh (petitioner). The chassis number of the vehicle was

found to be erased and changed. The changed number could be seen

clearly. The Registration Copy produced by Bijender Singh

(petitioner) was having changed numbers. The Registration Copy

was different from the present pattern and the columns in the

Registration Copy were filled with the different ink. Bijender Singh

(petitioner) accepted that he and one Pawan Sharma had forged the

Registration Copy and on this basis they used to get no objection

certificate. Accordingly, Bijender Singh was apprehended on

13.5.2003 and the FIR above-mentioned was registered.

The petitioner was granted the concession of pre-arrest

bail. However, he jumped bail and absconded. Therefore, he was

declared a Proclaimed Offender by the Court on 16.12.2008.

Thereafter, the petitioner was arrested in another case under the

Excise Act and on production warrants, he was arrested in the present

case on 16.3.2009 and since then, he is in custody. The prosecution

has examined eight witnesses and two witnesses remain to be

examined for which the case is fixed for tomorrow (i.e. 10.12.2009).

Therefore, at this stage, keeping in view the fact that the petitioner

had earlier absconded and now only two witnesses remain to be

examined, it would be inexpedient to extend him the concession of

bail at this stage.

Crl. Misc. No. M-24944 of 2009 [3]

Accordingly, the Crl. Misc. petition is dismissed.

However, the prosecution shall ensure that the witnesses are present

tomorrow (i.e. on 10.12.2009) and the learned trial Court shall make

every effort and endeavour to record their statements and shall

conclude the trial as expeditiously as possible.

(S.S. SARON)
JUDGE
December 9, 2009
amit