High Court Punjab-Haryana High Court

Jagmail Kaur And Another vs State Of Punjab on 6 October, 2009

Punjab-Haryana High Court
Jagmail Kaur And Another vs State Of Punjab on 6 October, 2009
CRM-M25320 of 2009                        1

IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.


      CRM-M 25320 of 2009
      Decided on 06.10.2009



Jagmail Kaur and another                  --Petitioners

            vs.

State of Punjab                     --Respondent

CORAM:Hon’ble Mr. Justice Rakesh Kumar Jain

Present:Mr: Deepak Aggarwal,Advocate, for the petitioners

Mr.K.D.Sachdeva, Addl.A.G.Punjab.

Mr.G.B.S.Gll,Advocate,for the complainant.

Rakesh Kumar Jain,J:

The petitioners have applied for anticipatory bail in case FIR No.

97 dated 27.8.2009, registered under Sections 420,467,468, 120-B,471

IPC, at Police Station, Nathana, District Bathinda.

The aforesaid FIR has been registered on the application of

Baldev Singh filed under Section 156 (3) of Code of Criminal

Procedure (for short, ‘Cr.P.C.’) against Jagmail Kaur wife of Ajaib

Singh (petitioner No.1), Kuldeep Kaur wife of Sukhmandar Singh, Ajaib

Singh son of Mehar Singh (non-applicant). The allegations contained in the

FIR are that on 26.5.2009, election for the Gram Panchayat of village

Lehra Bega, Tehsil and District Bathinda was held in which Jagmail Kaur

(petitioner No.1) and her daughter-in-law Kuldeep Kaur (petitioner No.2)
CRM-M25320 of 2009 2

filed their nomination papers as contesting candidates in the reserve

category since it is required that a candidate who is contesting the election in

the reserved category should attach certificate of Scheduled Caste issued by

appropriate authority, therefore, petitioner No.1 attached her caste certificate

bearing No.2488 dated 13.9.2001 which was, in fact, issued to Budh Singh

son of Amar Singh, by Tehsildar and Kuldeep Kaur (petitioner No.2.) filed

her caste certificate bearing No.2437 dated 13.9.2001 which was, in fact,

issued to Harpreet Kaur wife of Mandar Singh ,resident of Lehra Bega. It is

further alleged in the complaint that both of them have erased names of the

persons in whose favour the aforesaid certificate Nos. 2488 and 2437 dated

13.9.2001 respectively were issued and subscribed their names therein.

Therefore, the petitioners have committed the aforesaid offences by forging

government documents for the purpose of contesting election.

Before coming to this Court, the petitioners had applied for

anticipatory bail before the Court below which was dismissed by the

learned Addl. Sessions Judge, Bathinda vide his order dated 4.9.2009.

Learned counsel for the petitioners has, inter-alia, argued that the

present FIR has been lodged by the complainant out of frustration because

both petitioner No.1 and the complainant were elected as Panches and

when petitioner No.1.was elected unopposed as Sarpanch, the complainant

had filed an election petition which was dismissed in default for non-

appearance by the Election Tribunal, Bathinda, vide order dated 10.12.2008

(Annexure P-1) and the application for restoration of the said election

petition too was dismissed vide order dated 27.7.2009 (Annexure P-2) . It is

also submitted that both the petitioners are Mazhabi Sikh. They had attached

Scheduled Caste Certificates of their husbands (Annexures P-3 and P-4)
CRM-M25320 of 2009 3

and have not committed any cheating muchless forgery in the government

record. It is also submitted by learned counsel for the petitioners that

petitioner No.1 was elected as Panch and petitioner No.2. who was her

covering candidate had withdrawn her nomination paper.

On the other hand, learned counsel for the State, assisted by learned

counsel for the complainant, has vehemently argued that it is an apparent

case of cheating and forgery as the nomination papers which are attached

with the election petition are certificates bearing Nos.2488 and 2437 dated

13.9.2001 respectively, which on enquiry, were found to have been issued to

Budh Singh son of Amar Singh and Harpreet Kaur wife of Mandar Singh

and not to the petitioners by the Naib Tehsildar, Nathana. Therefore, the

offences committed by the petitioners are writ large.

After hearing the learned counsel for the parties and keeping in view

the facts and circumstances of the case in which the allegations are of very

serious nature of forging government record and cheating general public

who had reposed their faith and confidence in them by electing them to the

post of Panch and Sarpanch,

I do not find it to be a fit case for grant of anticipatory bail. Hence

the bail application is hereby dismissed.

However, nothing observed here-in-above, shall be construed to be

an expression of opinion on the merits of the case before the Court below.

06.10.2009                                            (Rakesh Kumar Jain)
RR                                                            Judge