High Court Punjab-Haryana High Court

Harminder Singh And Another vs State Of Punjab on 15 September, 2009

Punjab-Haryana High Court
Harminder Singh And Another vs State Of Punjab on 15 September, 2009
CRM-M 10825 of 2009                                     1

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


            Decided on Sept 15,2009.



Harminder Singh and another                 -- Petitioners


                  vs.


State of Punjab                            --Respondent.

CORAM:HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

Present: Mr.Gautam Dutt,Advocate,for the petitioners

Mr.Ranbir Singh Rawat,AAG,Punjab
for the State/respondent.

Rakesh Kumar Jain, J:

The petitioners have applied for anticipatory bail under Section

438 of Code of Criminal Procedure,1973 (for short, Cr.P.C.) apprehending

their arrest in case registered vide FIR No.17 dated 12.3.2009 under

Sections 420/120-B IPC at Police Station, Budhlada, District Mansa.

The aforesaid FIR was registered on the complaint of Gurmail

Singh son of Joginder Singh, who has alleged that Harminder Singh

(petitioner No.1) and his wife Surinder Kaur (petitioner No.2) are working

as agents to send people abroad and have opened a travel agency in their

house. He wanted to go to England, therefore, he alongwith Sarogha Singh

and Ajaib Singh went to their house about two years back. They told him

that he would be sent to England after Rs.,6,55,000/- is paid to them. On

30.9.2005, both the petitioners informed him that they are coming to take
CRM-M 10825 of 2009 2

his passport and to receive some payment also. On 1.10.2005, they all

went to Hargobind Tractor Agency, Bhikhi road, Budhlada, which belongs

to his real brother Daroga Singh and they took Rs.10,000/- alongwith

passport from him in the presence of Ajaib Singh. On 19.10.2005,

petitioner No.1 immediately called him to accompany him saying that his

work has been done and demanded Rs.6,45,000/-. He asked him to

accompany him to Bombay to procure visa. He reached Ludhiana

alongwith petitioner No.1 to go to Bombay and from there, they went to

Bombay alongwith one girl named Harry. The complainant reached

Bombay . He was shown his passport having visa. Thereafter, petitioner

No.1. kept the passport with him. Then he came back to arrange the

money. On 23.11.2005, petitioner No.1 asked him to come to Hargobind

agency of his brother. He reached there where petitioner No.1. showed the

passport and visa to his brother Daroga Singh, Balbir Singh and Billu Seth

on which they were satisfied. On same date, i.e. 23.11.2005, he gave

Rs.6,45,000/- in the presence of Billu Seth, Daroga Singh, and Balbir

Singh. The money was taken by both the petitioners. After two days, he

received a call from petitioner No.1. who informed that his passport has

been lost. He was taken to the Police Post for registration of D.D.R.

regarding loss of passport and visa and thereafter to Chandigarh for the

purpose of applying a new passport. But after a few months, new passport

came to his house. Thereafter, petitioner No.1 and his nephew Kala Singh

took his signatures on number of blank papers and also some papers which

were typed in English which he could not understand. After 5-6 months, he

received some papers through post which were relating to a film company

opened by him alongwith petitioner No.1 in which he had a share. On
CRM-M 10825 of 2009 3

7.8.2007, he was called to appear before the Court of Senior Sub Judge,

Ludhiana. Finding no other ways, the present FIR was filed.

Before coming to this Court, the petitioners had applied for

anticipatory bail before the Court below which was dismissed by learned

Addl.Sessions Judge, Mansa on 17.4.2009.

Learned counsel for the petitioners has vehemently argued that

the allegations contained in the FIR are false. In fact, the petitioners

entered into a partnership to the extent of 8% out of share of petitioner

No.1 in the partnership in which he was having 33% share. It is further

submitted that 8% share comes to Rs.25,000/- out of which the petitioners

had paid Rs.15,000/- and did not pay Rs.10,000/-,therefore, petitioner No.1

had to file a civil suit against him. As per the allegations contained in the

FIR, payment was made to petitioner No.1 on 30.11.2005 which was

arranged by the complainant by selling his tractor on 18.11.2005, taking

loan and executing the pronote on 21.11.2005 and taking loan from

Aarhtiyas on 23.11.2005.

On the contrary, learned counsel for the State has argued that

allegations against the petitioners are very serious in nature as they

extracted Rs.6,45,000/- from the complainant on the pretext of sending

him abroad.

After hearing the learned counsel for the parties and keeping in

view the seriousness of the offences, I do not find it to be a fit case for

grant of anticipatory bail and the same is hereby dismissed.

Sept 15,2009                                    (Rakesh Kumar Jain)
RR                                                      Judge