High Court Punjab-Haryana High Court

Khem Singh vs State Of Haryana on 1 July, 2009

Punjab-Haryana High Court
Khem Singh vs State Of Haryana on 1 July, 2009
In the High Court for the States of Pun jab and Haryana at
Chandigarh.




             Decided on July 01,2009.


Khem Singh                                     Petitioner

                 vs.

State of Haryana                                   Respondent.

Present: Mr. Tribhuvan Dahiya, Advocate,for the petitioner

Mr.Partap Singh,Sr.DAG,Haryana.

Rakesh Kumar Jain, J:

On a complaint filed under Section 156 (3) of the Code

of Criminal Procedure,1973 (in short, ‘Cr.PC), a case under Sections

420/467/468/471/419/120-B of Indian Penal Code , was registered

vide FIR No. 95 dated 06.2.2009 at Police Station, Faridabad Central,

District Faridabad., against as many as five persons, namely Khem

Singh, Beg Raj, Anil, Harikant Sharma, Advocate and one unknown

person, on the allegations that in conspiracy with each other, land

measuring 71 kanal 02 marlas situated in village Alipur Shikar Gah,

Faridabad owned by one Shiv Sahay son of Kanhaya son of

Bhura,resident of the same village, who is permanently missing since

1911 from Delhi, has been sold by accused No.5 (unknown person)

impersonating as Shiv Sahay in favour of Khem Singh (petitioner)
vide registered sale deed No.20889 dated 12.12.2008 which has been

witnessed by Beg Raj and Anil who have been identified by Harikant

Sharma Advocate.

Apprehending his arrest, the petitioner filed Bail

application No.1 of 2009 before the Addl.Sessions Judge (Fast Track

Court), Faridabad, which has been dismissed on 15.4.2009. Aggrieved

against the said order, the petitioner has filed the present bail

application in which notice of motion was issued on 2.6.2009 for

09.6.2009, but interim relief was declined. On 9.6.2009, the case

was adjourned for today.

Mr. Tribhuvan Dahiya, learned counsel for the petitioner

has vehemently argued that the petitioner is a bonafide purchaser of

the land in question for a sum of Rs.20 lacs and in fact, he has been

cheated by the seller.

On the other hand , learned counsel appearing on behalf

of the respondent-State has contended that out of five accused

mentioned herein above, Beg Raj and Harish have been arrested on

5.3.2009 and 24.3.2009 and the other two accused Anil and Harikant

Sharma have not been arrested so far. It is also argued that

admittedly, the land in dispute is owned by Shiv Sahay who has

been recorded as dead in the jamabandi for the year 1999-2000, and

the sale and purchase of his land was prohibited. Learned counsel

for the respondent-State has argued that the petitioner has

committed a serious offence as it is not reflected from the sale deed

that amount of Rs. 20 lacs was paid before the Sub Registrar.

Keeping in view the nature of offence but without

commenting on the merit of the case, I do not find it to be a fit case

for grant of anticipatory bail to the petitioner. Hence, the bail

application is hereby dismissed.

July 01,2009                                     (RakeshKumar Jain)
RR                                                      Judge