IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl.Misc.No.M-16578 of 2009
Date of Decision:- 20.07.2009
Lakhwinder Singh ....Petitioner(s)
vs.
State of Punjab ....Respondent(s)
***
CORAM:- HON'BLE MR.JUSTICE AUGUSTINE GEORGE MASIH
***
Present:- Mr.Mansur Ali, Advocate,
for the petitioner.
Mr.Amandeep Singh Rai, AAG, Punjab.
Mr.Liaqat Ali, Advocate,
for the complainant.
***
AUGUSTINE GEORGE MASIH, J. (Oral)
Counsel for the petitioner contends that the petitioner has
nothing to do with the case and even if on the face of it, as it is being
alleged that he is Devinder Singh, property dealer, he has only received
Rs.25,000/- and, therefore, without admitting the liability, he is ready and
willing to support the investigation and further deposit Rs.25,000/- with the
investigating Agency. Counsel further submits that even if the petitioner is
treated to be the property dealer, then also he cannot be accused of the
offence since both the parties were merely introduced by him and with open
eyes and on verification of the documents, the parties had entered into an
agreement. He, on this basis, submits that he is entitled to the grant of
anticipatory bail in view of the fact that he has already joined the
investigation.
Crl.Misc.No.M-16578 of 2009 -2-
On the other hand, counsel for the State submits that the
complainant has been identified by petitioner as Devinder Singh-property
dealer which he had introduced himself. The money and the transactions
were held in the presence of the petitioner and he was separately handed
over Rs.25,000/- as his commission. Counsel further submits that in
Crl.Misc.No.M-16028 of 2009 wherein the bail application of the other co-
accused has been dismissed by this Court, there also the petitioners had
impersonated and played a fraud with the complainant where a total amount
of Rs.30 lacs was taken from the complainant.
In view of the fact that the petitioner has impersonated himself
as a property dealer with the name of Devinder Singh and having been
identified by the complainant, the custodial interrogation of the petitioner
would be essential to verify the details and the basis for proceeding with
such a fraud against the complainant.
Dismissed.
July 20, 2009 ( AUGUSTINE GEORGE MASIH ) poonam JUDGE