High Court Punjab-Haryana High Court

Joginder Singh And Another vs State Of Haryana on 26 November, 2009

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

                                  Criminal Misc. No.M-27956 of 2009 (O&M)

                                  Date of Decision: 26.11.2009.

Joginder Singh and another
                                                   ....Petitioners

              Versus

State of Haryana
                                                    ...Respondent

CORAM : Hon'ble Mr. Justice Rajesh Bindal

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

              Ms. Ritu Punj, DAG Haryana.

RAJESH BINDAL J.

                       ****

Learned counsel for the petitioners submitted that the FIR in

question was registered with the allegation that the petitioners 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 petitioners submitted that after the

registration of FIR, the petitioners have 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 petitioners are in custody

since August 10, 2009.

As the trial is going to take time it is directed that the petitioners

shall be released on bail on their 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