High Court Punjab-Haryana High Court

Sandeep Singh vs State Of Punjab on 25 August, 2009

Punjab-Haryana High Court
Sandeep Singh vs State Of Punjab on 25 August, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                      AT CHANDIGARH

                                        Crl. Misc. No. M-5909 of 2009 (O/M).
                                           Date of Decision : August 25, 2009.

Sandeep Singh s/o Resham Singh r/o Village Kathgarh, Tehsil Jalalabad,
District Ferozepur.
                                                     ...... Petitioner .

                                   Versus.
State of Punjab.                                            ..... Respondent .

CORAM: HON’BLE MR. JUSTICE AUGUSTINE GEORGE MASIH.

Present:-    None for the petitioner.

             Mr. Aman Deep Singh Rai, A.A.G. Punjab,
             for the respondent-State.

             Mr. A.S. Sidhu, Advocate,
             for the complainant.

AUGUSTINE GEORGE MASIH, J. (ORAL).

             The present petition is for grant of anticipatory bail.        On

24.07.2009 counsel for the petitioner had submitted the birth certificate of

Rinka Rani and on this basis the petitioner had submitted that Rinka Rani

was major. The prosecution was directed to verify the authenticity of the

said certificate, which was issued by Additional District Registrar, Birth and

Death, Ferozepur. None had put in appearance on behalf of the petitioner on

10.08.2009. On 20.08.2009, again none had put in appearance on behalf of

the petitioner.

Today, an affidavit of Paramjeet Singh Parmar, P.P.S., Deputy

Superintendent of Police, (Sub Division) Jalalabad (W) District Ferozepur,

has been filed in the Court, wherein it has been stated that the birth and death

certificate of Rinka Rani, which was handed over to the prosecution for

verification, has been found to be fake one. According to the verification
Criminal Misc. No. M-5909 of 2009 . -2-

certificate issued by the Additional District Registrar Birth and Death,

Ferozepur, copy annexed as Annexure-R/1, it has been stated that the said

certificate was found to be fake one as no such entry regarding her birth is

found in the record of Additional District Registrar Birth and Death,

Ferozepur and also due to non presence of counsel for the petitioner, the

present petition is dismissed for non prosecution.

(AUGUSTINE GEORGE MASIH)
JUDGE
August 25, 2009.

sjks.