IN THE PUNJAB AND HARYANA HIGH COURT AT CHANDIGARH
Crl. Misc. No. M- 5827 of 2011 (O&M)
Date of Decision: 13.7.2011
Paramjit Singh
..Petitioner.
Vs.
State of Punjab
..Respondent.
CORAM: HON'BLE MR. JUSTICE RAJESH BINDAL
Present : Mr.Manoj Kumar, Advocate for the petitioner.
Mr.Abhishek Chautala, AAG Punjab.
Rajesh Bindal, J.
While issuing notice of motion on 24.2.2011, this Court noticed
following contentions of learned counsel for the petitioner:
“Learned counsel for the petitioner inter alia
contends that the petitioner is running an institution by
the name of Prince and Princess which is attached with
the International Career Academy (ICA). The said
institute provides practical training for jobs at the
Airports. After completion of training, the performance
of the students is observed by the complany itself. The
complainants-Saroj Bala and Rajvinder Singh, it is
submitted, approached the petitioner for tranining and
employment in Industrial Exposure for which a fee of
Rs.1.25 lacs was settled. After training both the
complainants were selected for industrial Exposure
Training Operation with Taj Sats Air Catering, New
Delhi. A certificate in this regard in respect of both the
complainants is placed on record as (Annexure P-1). The
complainants-Saroj Bala and Rajvinder Singh got
training of Industrial Exposure through Air Track
Crl. Misc. No. M- 5827 of 2011 (O&M) -2-
Aviation with Taj Sats Air Catering, New Delhi from
12.2.2010 to 11.4.2010. Petitioner No.1 was issued
certificate (Anexure P-2) and petitioner No.2 was issued
certificate (Annexure P-4) by Taj Sats Air Catering, New
Delhi regarding their training. The complainants gave no
due certificates (Annexure P-3 and P-5) expressing their
satisfaction with the course and that they had no dues
left. The complainant-Saroj Bala was thereafter given
appointment by Delhi Select Service Hospitality Private
Limited vide letter dated 14.5.2010 (Annexure P-6).
However, she left her job after some time. It is submitted
that an amount of Rs.25,000/- was payable to the
petitioner out of the fee of Rs.1,25,000/- that had been
settled for imparting training. Therefore, the petitioner
issued legal notices (Annexure P-7 and P-8) to the
complainants and as a counter blast the complainants
lodged the complaint on 27.8.2010 alleging that they had
given money for getting them jobs. On the basis of said
complaint, FIR has been registered on 3.12.2010. It is
submitted that amount in fact is due from the
complainants for which legal notices dated 1.7.2010
(Annexures P-7 and P-8) have been issued.”
It is not in dispute that petitioner has joined investigation.
Considering the totality of circumstances, interim bail granted to the
petitioner on 24.2.2011 is made absolute.
The petition stands disposed of.
( Rajesh Bindal )
13.7.2011 Judge
Meenu