High Court Punjab-Haryana High Court

Jaibir vs State Of Haryana on 26 November, 2009

Punjab-Haryana High Court
Jaibir vs State Of Haryana on 26 November, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                           AT CHANDIGARH.

                                    Criminal Misc. No.M-29685 of 2009 (O&M)

                                    Date of Decision: 26.11.2009.

Jaibir
                                                      ....Petitioner

              Versus

State of Haryana
                                                       ...Respondent

CORAM : Hon'ble Mr. Justice Rajesh Bindal

Present:-     Mr. Pawan Hooda, Advocate
              for the petitioner.

              Ms. Ritu Punj, DAG Haryana.

RAJESH BINDAL J.

                       ****

Learned counsel for the petitioner submitted that the FIR in

question was registered with the allegation that the petitioner had forged the Will

of Devi Singh. The complainant in the FIR is Rajesh Kumar husband of the

daughter of deceased Devi Singh namely Mukesh Devi.

Learned counsel for the petitioner submitted that after the

registration of FIR, the petitioner has made a statement before the Assistant

Collector having no objection to the sanction of mutation of the property owned

by deceased Devi Singh in favour of Mukesh Devi being his sole legal heir and

the land has already been mutated in her favour. The petitioner is in custody

since August 10, 2009.

As the trial is going to take time it is directed that the petitioner shall

be released on bail on his furnishing bail bonds to the satisfaction of learned

Chief Judicial Magistrate/Duty Magistrate, Panipat.

The petition stands disposed of.




                                                        (RAJESH BINDAL)
26.11.2009                                                   JUDGE
Reema