IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Criminal Miscellaneous No. M-26157 of 2008
Date of Decision: December 17, 2008
Kuldeep Singh
.....PETITIONER(S)
VERSUS
State of Punjab
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. N.S. Kandhola, Advocate, for the
petitioner.
. . .
AJAI LAMBA, J (Oral)
This petition has been filed under Section
438 Cr.P.C. for grant of anticipatory bail to the
petitioner(s) in case FIR No.86 dated 24.6.2008
lodged for commission of offence punishable under
Section(s) 420, 464, 467, 468, 120-B IPC with Police
Station, City Ropar.
It has been brought out by the learned
counsel for the respondent-State, on instructions
from Bhagwant Singh, Assistant Sub Inspector that the
complainant has been cheated of a sum of Rs.45 lac.
It was the petitioner who came to the complainant
that he could purchase the land. The land that was
shown by the petitioner, however, was not
transferable and yet money was taken from the
Crl. Misc. No. M-26157 of 2008 [2]
complainant on that pretext.
The petitioner is one of the main culprits
and accused of committing fraud and offences as
alleged in the FIR. Only custodial interrogation of
the petitioner shall reveal the complete facts. The
investigation process cannot be throttled by way of
giving protection to a person such as the petitioner
against whom serious allegations have been made.
No ground for bail is made out.
The petition is dismissed.
(AJAI LAMBA)
December 17, 2008 JUDGE
avin