IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Cr.Misc. NO. M 10578 of 2009
DATE OF DECISION 5.5.2009
Rajesh Kumar
......PETITIONER
VERSUS
State of Punjab
......RESPONDENTS
PRESENT: Mr. AP Singh Srawaan, Advocate
Mr. PS Sidhu,Addl.A.G.Punjab
M.M.S.BEDI,J.
As per the allegations in the FIR and the result of the
investigation the petitioner had purchased the registration cover of Maruti
Van PB-05-3549 from Ashok Kumar Kabaria for Rs.400/- and affixed this
number on a vehicle, which he had sold to Gurcharan Singh. The said
vehicle met with an accident, in which one BSF Constable was killed. A
claim petition was filed, in which summons were issued to the registered
owner i.e. Shamsher Singh. The said Shamsher Singh moved an
application before the police after receipt of the summons and informed the
police that he had sold the above said vehicle to Ashok Kumar, who had
subsequently sold the R.C. of the same to the petitioner.
Learned counsel for the petitioner submits that the petitioner
had allegedly sold the R.C. only to Gurdip Singh and it was Gurdip Singh,
who had sold the vehicle on the basis of the said R.C. by putting the wrong
number plate. The said ground may constitute a good ground for regular
bail but in view of the patent forgery committed by the petitioner, taking into
consideration the gravity of the offence, no extra ordinary exceptional
circumstances exist for the grant of pre-arrest bail to the petitioner as the
sale and purchase of condemned vehicles by the petitioner itself is a
serious offence.
Dismissed.
May 5 ,2009 ( M.M.S.BEDI ) TSM JUDGE