Parveen Kumar Arora @ Tony vs State Of Punjab & Others on 1 October, 2008

0
67
Punjab-Haryana High Court
Parveen Kumar Arora @ Tony vs State Of Punjab & Others on 1 October, 2008
  IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                       Criminal Miscellaneous No. M-24873 of 2008
                                    Date of Decision: October 01, 2008


Parveen Kumar Arora @ Tony
                                                        .....PETITIONER(S)

                                   VERSUS


State of Punjab & Others
                                                      .....RESPONDENT(S)
                               .     .      .


CORAM:         HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -     Dr. G.K.S. Tank, 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.145 dated 29.7.2008 lodged for offences

under Section(s) 419, 420 IPC and Section(s) 8/9 of the

Prevention of Corruption Act, 1988, with Police

Station, City-I, Moga.

Allegations against the petitioner are

that he presented himself as personal assistant of Shri

Charanjit Singh Atwal and projected that Jathedar Tota

Singh and Senior Superintendent of Police are known to

him. He extracted a cheque of Rs.1,50,000/- from the

wife of the complainant. He also took Rs.50,000/- from

the complainant on pretext that he would get work of
Crl. Misc. No. M-24873 of 2008 [2]

the complainant done. Subsequently, it transpired that

the petitioner was not in any position to get the work

done.

Learned counsel for the petitioner has

contended that the complainant himself is a literate

person and is expected to know that Shri Charanjit

Singh Atwal was not a minister at that point in time.

It has also been contended that the petitioner has been

falsely implicated.

Considering the scope of grant of bail

under Section 438 Cr.P.C., I find that the allegations

against the petitioner are of serious nature. Only

custodial interrogation would extract the correct and

complete facts.

The petition is dismissed.



                                                            (AJAI LAMBA)
October 01, 2008                                               JUDGE
avin
 

LEAVE A REPLY

Please enter your comment!
Please enter your name here