IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-4788 of 2009
Date of decision : 02.03.2009
Karanbir Inder Singh Sekhon
....Petitioner
V/s
State of Punjab
....Respondent.
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. T.S. Sangha, Sr. Advocate with
Mr. J.S. Lalli, Advocate for the petitioner.
Mr. Shailesh Gupta, DAG Punjab.
RAJAN GUPTA J. (ORAL)
Counsel for the petitioner submits that only allegation in the
FIR against the petitioner is that he executed a sale-deed for half of the land
as a attorney of the complainant namely Jasjeet Singh Sekhon. Counsel
further submits that present FIR has been lodged after a lapse of two years,
alleging therein that consideration amount in respect of sales of land in
question had not been given to the complainant thus the petitioner had
committed offences under Section 409& 379 IPC being attorney of the
complainant. According to the counsel, the petitioner had already joined
the investigation at the time interim bail was granted, when the case was
pending before the Additional Sessions Judge, Faridkot.
Learned counsel for the State on instructions from Head
Constable Paramjit Singh, who is present in Court, affirms the fact that
petitioner had already joined the investigation. Counsel further submits that
petitioner is not required for custodial interrogation.
Crl. Misc No. M-4788 of 2009 -2-
In the facts and circumstances of the case, I am of the
considered view that petitioner is entitled to concession of anticipatory bail.
It is therefore, directed that in the event of arrest of the petitioner, he shall
be released on anticipatory bail to the satisfaction of investigating
officer/arresting officer subject to the conditions as envisaged under Section
438(2) Cr.P.C. This order shall enure till the filing of challan whereafter the
petitioner is required to apply for regular bail before the trial court.
Petition stands disposed off.
02.03.2009 (RAJAN GUPTA) Ajay JUDGE