High Court Punjab-Haryana High Court

Rajinder Singh vs State Of Punjab on 9 March, 2009

Punjab-Haryana High Court
Rajinder Singh vs State Of Punjab on 9 March, 2009
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH


                   Criminal Misc. No. M-4009 of 2009
                     Date of decision: 9th March, 2009

Rajinder Singh

                                                                  ... Petitioner

                                 Versus

State of Punjab
                                                             ... Respondent

CORAM:      HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA

Present:    Mr. Kanwaljit Singh, Senior Advocate with
            Mr. Tajender K. Joshi, Advocate for the petitioner.
            Mr. Mehardeep Singh, Assistant Advocate General Punjab for
            the State.
            Mr. Vishal Aggarwal, Advocate for the complainant.


KANWALJIT SINGH AHLUWALIA, J. (ORAL)

By this common order, two petitions, viz. Criminal Misc. No. M-

4009 of 2009 preferred by Rajinder Singh and Criminal Misc. No. M-4193 of

2009 preferred by Parampreet Singh Grewal shall be decided together.

Rajinder Singh and Mohan Singh are brothers. It is alleged that

Mohan Singh has adopted Parampreet Singh Grewal, real son of Rajinder

Singh. Mohan Singh has sold his share in land, vide registered sale deed to

the complainant. It is stated that Mohan Singh, by an agreement dated 13th

February, 1987, had put Parampreet Singh Grewal, at the behest of

Rajinder Singh, in possession of the land. Purchasers of the land,

complainants, having purchased the land, have been denied possession of

the land by devising a method, whereby brother and nephew (adopted son)

have been put in possession of the land.

On the last date of hearing, Counsel for the State had

submitted that though adoption deed has been recorded, agreement has
Criminal Misc. No. M-4009 of 2009 2

not been handed over to the Investigating Officer. This Court on 12th

February, 2009, had passed the order, and had granted interim bail to the

petitioner on the ground that no document has been forged or fabricated

and all documents shall be handed over to the investigating agency to

facilitate completion of the investigation. The petitioner was supposed to

extend cooperation and assistance to the Investigating Officer. The matter

was adjourned on 27th February, 2009 and then on March 2, 2009.

Today, senior counsel appearing for the petitioner has

submitted that Mohan Singh has sent an affidavit that the agreement dated

13th February, 1987, signed by him, has been lost. Petitioner was

beneficiary of the agreement. The agreement was supposed to be in his

possession. In the present case, not only the necessary document, which

was forged to harm the interest of the complainant, is being withheld, but

investigating agency is being deprived of the documents by coning false

reasons.

Custodial interrogation of the petitioner is required. No ground

is made out to grant bail to the petitioner.

Accordingly, above said two petitions are dismissed.

[KANWALJIT SINGH AHLUWALIA]
JUDGE
March 9, 2009
rps