High Court Punjab-Haryana High Court

Gurdish Kaur vs State Of Punjab on 18 August, 2009

Punjab-Haryana High Court
Gurdish Kaur vs State Of Punjab on 18 August, 2009
CRM-M19953 of 2009 (O&M)                                1

In the High Court for the States of Punjab and Haryana at
Chandigarh.


               Decided on Aug 18,2009.



Gurdish Kaur                            -- Petitioner


                    vs.


State of Punjab                         --Respondent.

CORAM:HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

Present: Mr.Sarbjit Singh,Advocate, for the petitioner

Mr.Ranbir singh Rawat,A.A.G.Punjab, for the
respondent/State.

Rakesh Kumar Jain, J:

The petitioner has applied for anticipatory bail

apprehending her arrest in case registered vide FIR No.258 dated

04.7.2009 under Sections 419,420,468,471,120-B IPC at Police Station,

Civil Lines, Amritsar.

The aforesaid FIR has been registered on the complaint of

Himanshu Thapliyal, Assistant Manager Operation Planet, Edu Pvt.

Limited, 101, Greenwood Plaza, Greenwood City, Sector 45, Gurgaon.

In brief, the allegations are that M/S.Planet Edu.Pvt.

Limited is having its Corporate office at Sector 45,Gurgoan and has

its branch office at 41, Feroz Gandhi Market Ludhiana (Punjab) and is

engaged in the business of conducting and facilitating International
CRM-M19953 of 2009 (O&M) 2

English Language Test System (in short,’IELTS’) all over the country,

through its office and test centres on behalf of IDP, IELTS, Australia. It

is further alleged that on 4.7.2009, IELTS conducted a test at Hotel MK

International, Ranjeet Avenue, Amritsar. At that time, persons namely

Shikha Rai, Sidarth Sehgal, Surjit Singh, Shivani Sharma and Sorab

Dinkar Verma came to the registration desk for admission for test and

submitted their photographs and signed the terms and conditions of the

IELTS Examination. They obtained admission tickets for taking the

examination. The officers responsible for taking the examination became

suspicious qua the genuineness of the passports shown to them. After

scrutiny, it was found that the above said persons have tampered with the

passports by putting their own photographs on them in order to take

examination on behalf of some other persons by way of impersonation.

Immediately, the aforesaid persons were apprehended. Their passports

were taken into custody and they were handed over to the police. It was

then found that the aforesaid persons were impersonating the candidates

namely Ms. Gurdish Kaur Gill, Gurvinder Singh, Ranjit Singh ,

Rajwinder Kaur and Navdeep.

It is pertinent to mention here that before coming to this

Court, the petitioner had applied for anticipatory bail before the learned

Addl.Sessions Judge, Amritsar, which was dismissed on 14.7.2009 on

the ground that the petitioners is the beneficiary in the entire game of

cheating as test was being taken by those persons who are apprehended at

the spot by tampering their passports which were naturally handed

over to them by the petitioner.

Learned counsel for the petitioner has argued that in order
CRM-M19953 of 2009 (O&M) 3

to take higher education abroad, there is a condition that at the time of

grant of visa to aspirants who wanted to go to Australia, she should go

through IELTS and obtain a particular standard/ marks. It is further

submitted that the company like the complainant have opened various

centres through the country alluring innocent students assuring them that

they shall get them visa by completing all the formalities including

IELTS and shall send them to Australia. It is further submitted that

under this allurement, the agents in Amritsar have taken the amounts

from Rs. 3,00,000/- to Rs.5,00,000/- from individual student and

collected their passports by obtaining signatures on various documents

to complete formalities. It is submitted that the petitioner had paid Rs.

2,00,000/ to the complainant in this regard. It is also submitted that

neither the petitioner was aware of any test to be conducted by the

complainant company nor she handed over the passports to a person

who is alleged to have impersonated. Therefore, it is submitted that no

offence has been committed by the petitioner.

I have heard learned counsel for the parties and have

perused the record.

It is more or less admitted by the petitioner that an amount

of Rs.2,00,000/- was paid by them in order to get all the formalities

completed for the purpose of seeking admission in an educational

institution in Australia. It is un-comprehensible that a person much-

less a student who is desirous of getting admission in Australia is

not aware of the procedure of passing the IELTS. Admittedly, the

petitioner is beneficiary whose passport have been found in possession

of the person who has been arrested in the course of his taking the
CRM-M19953 of 2009 (O&M) 4

examination by impersonation.

Thus, keeping in view the seriousness of the offence and the

fact that the investigation in the matter is required to unearth the big

racket which is in operation, I do not find it to be a fit case for grant of

anticipatory bail. Hence the bail application is hereby dismissed.

Aug 18,2009                                     (Rakesh Kumar Jain)
RR                                                      Judge