High Court Punjab-Haryana High Court

Gurbhej Singh vs State Of Punjab on 10 November, 2009

Punjab-Haryana High Court
Gurbhej Singh vs State Of Punjab on 10 November, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH




                         Criminal Misc. No. M-29555 of 2009
                         Date of decision : November 10, 2009


Gurbhej Singh
                                            ....Petitioner
                         versus

State of Punjab
                                            ....Respondent


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


Present :    Mr. Rajinder Goyal, Advocate, for the petitioner

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


L.N. Mittal, J. (Oral)

By this common order, I shall be disposing of three petitions

i.e. Criminal Misc. No. M-29555 of 2009, filed by Gurbhej Singh, Criminal

Misc. No. M-29365 of 2009 filed by Jasbir Singh and Criminal Misc. No.

M-29799 of 2009 filed by Bharpur Singh, all seeking anticipatory bail in

case FIR No. 137 dated 23.8.2009 under sections 419, 420, 120-B IPC,

Police Station Dirbha, District Sangrur.

I have heard learned counsel for the parties and perused the

case file.

Baldev Singh, Baljit Singh and Lakhwinder Singh agreed to

sell some land to complainant Nidhan Singh and received Rs 74 lacs as

earnest money and another sum of Rs 6 lacs was paid to property dealers
Criminal Misc. No. M-29555 of 2009 -2-

Savinderpal Singh, Kuljit Singh and Bikkar Singh. However, there was stay

order against sale of the said land. The land also stood attached.

Allegation against Bharpur Singh petitioner is that he

impersonated as Lakhwinder Singh while executing the agreement.

Allegation against Gurbhej Singh and Jasbir Singh is that they received Rs

4,90,000/- each out of the amount of Rs 80 lacs paid by the complainant.

In so far as Bharpur Singh is concerned, keeping in view the

allegation against him that he impersonated as Lakhwinder Singh and

executed agreement to sell on behalf of Lakhwinder Singh, Bharpur Singh

does not deserve the concession of anticipatory bail. Accordingly, Criminal

Misc. No. M-29799 of 2009 filed by Bharpur Singh is dismissed.

In so far as the remaining two petitioners Gurbhej Singh and

Jasbir Singh are concerned, they were not even named in the FIR. They

have been named by co-accused Savinderpal Singh, property dealer

regarding alleged payment to them. Learned counsel for the petitioners

contended that statement of Savinderpal Singh co-accused may not be

admissible in evidence. Learned State counsel, on instructions from ASI

Jaspal Singh, stated that the complainant in statement made on 13.9.2009

i.e. three weeks after lodging of FIR made statement about presence of both

these petitioners at the time of execution of the agreement. However,

learned State counsel is unable to explain as to why their presence at the

time of agreement was not mentioned in the FIR which has been recorded

on the basis of written application made by the complainant.

In view of the aforesaid, but without meaning to express any

opinion on merits, Criminal Misc. No. M-29555 of 2009, filed by Gurbhej
Criminal Misc. No. M-29555 of 2009 -3-

Singh and Criminal Misc. No. M-29365 of 2009 filed by Jasbir Singh are

allowed. In the event of their arrest, they shall be released on bail to the

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

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

conditions specified in section 438(2) Cr.P.C. Presently, they are directed

to join investigation on 17.11.2009 at 10.00 AM and continue to do so as

and when required by the police. The instant order shall remain effective

qua petitioners Gurbhej Singh and Jasbir Singh till one month after the

filing of charge sheet by the police or till decision of their regular bail

petition, whichever is earlier.

All the petition are disposed of accordingly.




                                                       ( L.N. Mittal )
November 10, 2009                                           Judge
  'dalbir'