High Court Punjab-Haryana High Court

Paramjit Singh Alias Pamma vs The State Of Punjab on 3 February, 2009

Punjab-Haryana High Court
Paramjit Singh Alias Pamma vs The State Of Punjab on 3 February, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH
                         ****
                                Criminal Misc. No. M-3076 of 2009 (O&M)
                                        Date of Decision:03.02.2009

Paramjit Singh alias Pamma
                                                         .....Petitioner
            Vs.

The State of Punjab
                                                         .....Respondent


CORAM:- HON'BLE MR. JUSTICE HARBANS LAL

Present:-   Mr. B.S. Jaswal, Advocate for the petitioner.
                         ****
JUDGMENT

HARBANS LAL, J.

This petition has been moved by Paramjit Singh alias Pamma

under Section 438 of Cr.P.C for seeking anticipatory bail in case FIR

No.129 dated 18.07.2008 registered under Section 381 IPC at Police Station

Mahilpur, District Hoshiarpur.

The facts in brief are that on 17.7.2008 at about 8:00 P.M.,

Kuljit Singh (servant) of the complainant along with others including the

petitioner committed theft of tractor bearing registration No.PB-32-B-3458,

make Swaraj, red in colour with intention to sell the same. The tractor is yet

to be recovered. That being so, the custodial interrogation of the petitioner

is necessary. Considering the facts of the present case, I am of the

considered view that the present petition deserves dismissal in limine.

Accordingly, it is dismissed.

February 03, 2009                                  ( HARBANS LAL )
renu                                                    JUDGE

Whether to be referred to the Reporter? Yes/No