High Court Punjab-Haryana High Court

Piara Singh vs State Of Punjab on 16 February, 2009

Punjab-Haryana High Court
Piara Singh vs State Of Punjab on 16 February, 2009
      In the High Court of Punjab and Haryana at Chandigarh

                          Criminal Misc. No.M-33360 of 2008
                          Date of decision: 16.2.2009

Piara Singh                                            ......Petitioner
                          Versus

State of Punjab                                     .......Respondent

CORAM: HON'BLE MRS. JUSTICE SABINA

Present:     Mr.Sandeep Arora, Advocate,
             for the petitioner.

             Mr.Aman Deep Singh Rai, AAG, Punjab.
                      ****

SABINA, J.

This petition has been filed by Piara Singh-petitioner

under Section 438 of the Code of Criminal Procedure for grant of

anticipatory bail in case FIR No. 4 dated 17.1.2007, under Section

420 of the Indian Penal Code (“IPC” for short), registered at Police

Station City Sunam, District Sangrur.

The allegation against the petitioner, in the First

Information Report, is that he along with his son Harpreet Singh had

taken Rs.5,50,000/- from complainant Nirmal Singh for sending his

nephew Jarnail Singh abroad. However, neither Jarnail Singh was

sent abroad nor the money had been returned to the complainant.

Learned counsel for the petitioner has submitted that the

petitioner had made a complaint against the complainant on 4.9.2006

and after due enquiry FIR No.38 dated 28.3.2007 was registered

against complainant Nirmal Singh under Section 420 IPC at Police

Station, Kartarpur. The allegation in the said complaint made by the

petitioner was that complainant Nirmal Singh had taken

Rs.4,50,000/- from the petitioner for sending his relative Sukhdev
Criminal Misc. No.M-33360 of 2008 -2-

Singh abroad.

Learned counsel for the petitioner has submitted that as a

counter blast, complainant Nirmal Singh filed the complaint on

16.12.2006 against the petitioner, which resulted in registration of

FIR in question. He has further submitted that the son of the

petitioner Harpreet Singh has been allowed regular bail by this Court

on 23.12.2008

Learned State counsel, on the other hand, has opposed

the petition for anticipatory bail and has submitted that the

complainant had sold his land on 29.3.2005 and had paid money to

the petitioner and his co-accused on 3.4.2005.

After hearing learned counsel for the petitioner and the

learned State counsel, I am of the opinion that the present petition

deserves to be dismissed.

The allegation mentioned in the complaint filed by the

petitioner is that he had paid Rs.4,50,000/- to the complainant for

sending his relative abroad. It is a debatable question whether the

petitioner would pay such a huge amount for sending his relative

abroad. Learned counsel for the petitioner, during the course of

arguments, could not specify the exact relationship of Sukhdev Singh

with the petitioner. The allegation against the petitioner is that he

along with his co-accused had taken Rs.5,00,000/- from the

complainant for sending his nephew abroad.
Criminal Misc. No.M-33360 of 2008 -3-

Keeping in view the seriousness of offence alleged to

have been committed by the petitioner, this petition is dismissed.

(SABINA)
JUDGE
February 16, 2009
anita