High Court Punjab-Haryana High Court

Lakhwinder Singh Alias Roda And … vs State Of Punjab on 23 September, 2009

Punjab-Haryana High Court
Lakhwinder Singh Alias Roda And … vs State Of Punjab on 23 September, 2009
 IN THE HIGH COURT OF PUNJAB AND HARYANA AT
              CHANDIGARH


                          Crl.Misc.No.M-21069 of 2009 (O&M)

                          Date of decision : 23.9.2009


Lakhwinder Singh alias Roda and another

                                               ....Petitioners
              Versus


State of Punjab

                                              ...Respondent


CORAM : HON'BLE MR.JUSTICE MAHESH GROVER
                  ....

Present:   Mr.A.D.S.Sukhija, Advocate
           for the petitioners.

           Mr.B.B.S.Teji, AAG, Punjab
           for the State.

           Mr.S.S.Siao, Advocate
           for the complainant.
                         ....

MAHESH GROVER, J.

Learned counsel for the petitioners has contended that the

sale deed was executed on 19.2.2008 and after the registration thereof

they along with two other persons duped the complainant of

Rs.24,37,500/- by initially intoxicating him with some material and

thereafter returned Rs.15 lacs out of the said amount. It is the

contention of the learned counsel for the petitioner that the case has

been registered after one year of the incident and it is not conceivable

that a person would wait for such a long time after he has been duped

of such a huge amount.

Crl.Misc.No.M-21069 of 2009 (O&M) -2-

On the other hand, learned counsel for the State

contended that recovery of Rs.9 lacs is to be effected from the

petitioners even if they have joined the investigation.

After hearing the learned counsel for the parties, I am of

the considered opinion that since the petitioners have joined the

investigation to the satisfaction of the Investigating Officer pursuant

to the directions dated 4.8.2009 and prima facie it does not seem

plausible that a person who has been duped in such a manner will

wait for one year to lodge the FIR, the petition deserves to be

allowed.

Consequently, the present petition is allowed and the

interim directions dated 4.8.2009 are hereby made absolute till the

filing of the challan subject to the condition that the petitioners

continue to comply with the provisions of Section 438(2) Cr.P.C.

23.9.2009                                  (MAHESH GROVER)
                                               JUDGE
dss