IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-17816 of 2009
Date of decision : 19.08.2009
Munish Kumar
....Petitioner
V/s
State of U.T. Chandigarh
....Respondent
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Ms. Naveen Malik, Advocate
for the petitioner.
Mr. D.D. Sharma, Advocate
for the U.T. Chandigarh.
RAJAN GUPTA J. (ORAL)
This is a petition for grant of anticipatory bail in a case
registered against the petitioner under Sections 420, 467, 468, 471, 474 IPC
at police station Sector 17, Chandigarh vide FIR No. 52 dated 17.02.2009.
Learned counsel for the petitioner submits that the entire
amount which was received by Naveen Nayer, has been repaid by now.
Learned counsel for the U.T. Chandigarh submits that pursuant
to order dated 07.07.2009, petitioner has joined the investigation. He has,
however, refuted the claim of the petitioner that the entire amount which is
the subject matter of the FIR (i.e. Rs. 50 lacs) has been repaid. According to
the counsel, the cheques which were issued pursuant to alleged compromise,
Annexure P-2 have been dishonoured by the bank. He has also submitted
that the petitioner is one of the main accused in the case and is required for
the purpose of custodial interrogation.
Keeping in view the seriousness of allegations and the fact that
Crl. Misc No. M-17816 of 2009 -2-
the cheques purportedly issued pursuant to compromise have been
dishonored, petitioner is not entitled to the concession of anticipatory bail. I
thus, find no merit in the petition. The same is hereby, dismissed.
19.08.2009 (RAJAN GUPTA) Ajay JUDGE