CRM No. M-18562 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-18562 of 2009 (O&M)
Date of decision: 14.7.2009
Rakesh ...Petitioner
Versus
State of Haryana ...Respondent
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. S.K. Pawar, Advocate, for the petitioner.
Rajan Gupta, J.
This is a petition praying for pre-arrest bail in a case,
registered against the petitioner under Sections 420, 467, 468 & 471
IPC, registered at Police Station Sector 31, Faridabad, vide FIR No.367
dated 18th November, 2008.
The allegations against the petitioner are that his wife had
obtained a loan from ICICI Bank for the purchase of a car by submitting
certain documents which were later on found to be forged. The
petitioner had stood guarantor for repayment of the loan. However, in
the documents, he reflected himself as Ravi Kumar son of Deen Dayal.
The allegations are that the petitioner had cheated the bank and a car
dealer by committing forgery, impersonation etc. The petitioner pasted
his photographs on the documents but showed his name therein as Ravi
Kumar, while his actual name is Rakesh son of Daulat Ram.
CRM No. M-18562 of 2009 2
Learned counsel for the petitioner has argued that the
amount of Rs.2,63,000/- has already been repaid by wife of the
petitioner and the car in question has been released on Sapurdari.
According to the counsel, the petitioner is not liable in any manner for
the alleged crime.
I have heard learned counsel for the petitioner and given
careful thought to the facts of the case.
It is evident that allegations against the petitioner are that
he submitted certain documents to the bank which bore the name of
Ravi Kumar with photograph of the petitioner. He stood guarantor on
the basis of these documents. The bank sanctioned the loan by taking
the documents to be genuine. It is clear that allegations against the
petitioner are serious in nature. A protective order if granted by this
court, may stand in the way of the investigating agency to take the
investigation to its logical end.
Under the circumstances, I do not find it a fit case for
granting the concession of anticipatory bail to the petitioner. The
petition is devoid of merits. The same is hereby dismissed.
(RAJAN GUPTA)
JUDGE
July 14, 2009
‘rajpal’