IN THE HIGH COURT FOR THE STATES OF PUNJAB AND HARYANA
AT CHANDIGARH
Crl.Misc.No.M-29266 of 2009
Date of decision : 09.12.2009
Narender @ Soni
... Petitioner
Versus
State of Haryana
...Respondent
Present: Mr.Rakesh Dhiman, Advocate for the petitioner.
Mr.Pawan Singh, AAG, Haryana.
S.S.Saron, J.
Heard learned counsel for the parties.
The petitioner seeks regular bail in a case registered against him
for the offence punishable under Sections 406, 409, 420, 467, 468, 471 of the
Indian Penal Code (IPC – for short) at Police Station Sadar, Bahadurgarh,
District Jhajjar.
FIR has been registered on the complaint of Subhash Chander,
Assistant Food and Supply Officer, Bahadurgarh. It is alleged that Govt. of
India under its policy decided to grant financial assistance of Rs.5 lacs for the
year 2001-02 to New Gram Vikas Samiti, Tandaheri, District Jhajjar which
was formed by the petitioner by nominating 15 members and the petitioner
himself became its Secretary. Out of amount decided to be paid, an amount of
Rs.2.5 lacs was directly given to the said Samiti by way of bank draft.
However, the said Samiti had not opened any District Consumer Centre in the
district so far. Accordingly, a decision was taken to get a criminal case
registered with the police against the said Samiti for misusing the govt.grant .
The petitioner was arrested on 22.4.2009. In pursuance to the disclosure
statement made by the petitioner, a rubber stamp which he used for preparing
documents of the Samiti was recovered. It was also found during the
investigation that the petitioner did not join 12 persons out of 15 persons
Crl.Misc.No.M-29266 of 2009 2
named in the FIR as members and office bearers of the Samiti, rather he
himself appended their signatures and thumb impression on the relevant papers
and thereby embezzled an amount of 2.5 lacs.
The challan in this case has been filed and the trial of the case will
take its course of time. The case is triable by the Court of Judicial Magistrate
Ist Class. The allegations against the petitioner are to be proved by leading
evidence.
In the circumstances, the petitioner on his furnishing personal
bond and surety to the satisfaction of the learned trial Magistrate shall be
admitted to bail.
Petition stands disposed of.
[ S.S.Saron ]
Judge
09.12.2009
sd/amit