Punjab-Haryana High Court
Jugraj Singh vs State Of Punjab on 12 August, 2008
In the High Court of Punjab and Haryana, at Chandigarh.
Criminal Misc. No. M-20172 of 2008
Date of Decision: 12.8.2008
Jugraj Singh
...Petitioner
Versus
State of Punjab
...Respondent
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr. S.L.Chander Shekhar, Advocate
for the petitioner.
Kanwaljit Singh Ahluwalia, J. (Oral)
Petitioner had duped the complainant of Rs.9,95,000/- on the
pretext of sending him abroad.
No ground for pre-arrest bail is made out. Custodial
interrogation is required. Hence, the present petition has no merits and
the same is dismissed.
(Kanwaljit Singh Ahluwalia)
Judge
August 12, 2008
“DK”