IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Criminal Miscellaneous No. M-32596 of 2008
Date of Decision: December 11, 2008
Mukesh Kumar
.....PETITIONER(S)
VERSUS
State of Haryana
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. R.S. Mamli, Advocate, for the
petitioner.
. . .
AJAI LAMBA, J (Oral)
This petition has been filed under
Section 438 Cr.P.C. for grant of anticipatory bail in
case FIR No.255 dated 17.11.2007 lodged for offences
under Section(s) 166, 167, 218, 420, 467, 468, 471,
120-B IPC with Police Station, Ding, District Sirsa.
Perusal of the order of Sessions Judge,
Fatehabad indicates that the petitioner identified a
person as Kashmir Kaur as having signed an affidavit
sworn on 7.4.2007. On the basis of the affidavit
filed before the revenue authorities, mutation has
been sanctioned. Allegation in the FIR is that the
Will of Chanan Singh was forged and the persons who
were rightful owners, have been deprived of the
property.
Crl. Misc. No. M-32596 of 2008 [2]
It seems that some other person signed
as Kashmir Kaur who has been identified by the
petitioner as Kashmir Kaur, the petitioner being
Municipal Councillor in Fatehabad.
Since impersonation is involved, only
custodial interrogation of the petitioner shall
disclose as to who had signed the affidavit as
Kashmir Kaur.
The petition is dismissed.
(AJAI LAMBA)
December 11, 2008 JUDGE
avin