Crl.Misc.No. 28574 of 2009 1
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
Crl.Misc.No. 28574 of 2009
DECIDED ON : 13.11.2009.
Harpreet Singh Petitioner.
VERSUS
State of Punjab Respondent
CORAM : Hon'ble Mr. JUSTICE RAKESH KUMAR
JAIN.
Present:- Mr.Atul Lakhanpal, Sr.Advocate, with
Mr. Arjun Lakhanpal, Advocate, for
the petitioner.
Mr. R.S.Rawat, Assistant Advocate
General, Punjab.
RAKESH KUMAR JAIN,J.
The petitioner has filed this petition under
Section 439 of Code of Criminal Procedure ( for short
“Cr.P.C.”) for grant of Regular Bail in FIR No. 439
dated 24.8.2009, registered under Sections 419, 420,
465, 467, 468, 471, 34 I.P.C. at Police Station Sadar
Patiala, District Patiala.
The allegations against the petitioner are that
Crl.Misc.No. 28574 of 2009 2
the letter heads were printed at his shop with the help of
computer scanning.
Learned counsel for the petitioner submits
that the petitioner is in custody for the last 81 days. The
co-accused of the petitioner who alleged to have printed
the receipts, prepared stamps and typed the documents
have already been enlarged on regular bail. It is also
submitted that three main accused are in custody.
After hearing learned counsel for the parties
and keeping in view the facts and circumstances of the
present case, the present petition is allowed. The
petitioner is directed to be released on bail on his
furnishing bail bonds to the satisfaction of Chief Judicial
Magistrate/ Ilaqa Magistrate, Patiala.
This petition stands disposed of.
13.11.2009.
Anoop (RAKESH KUMAR JAIN )
JUDGE