CRM No. M-6336 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-6336 of 2009 (O&M)
Date of decision: 05.03.2009
Subhash and another ...Petitioners
Versus
State of Haryana ...Respondent
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Bijender Dhankhar, Advocate, for the petitioners.
Rajan Gupta, J.
The petitioners have sought pre-arrest bail in a case
registered against them under Sections 419, 420, 467, 468, 120-B IPC at
Police Station Central, District Faridabad, vide FIR No.389 dated 28th
July, 2007.
Learned counsel for the petitioners has contended that the
entire dispute was civil in nature and an FIR had been wrongly
registered by the police as no offence was made out. According to the
counsel, petitioners will not be required for custodial interrogation and
thus they are entitled to concession of anticipatory bail.
A perusal of the FIR, however, shows that allegations
against the petitioners are very serious in nature. According to the FIR,
the accused had forged a General Power of Attorney on behalf of the
complainant and had alienated substantial land belonging to her in
favour of some other persons.
CRM No. M-6336 of 2009 2
In the facts and circumstances of the case, particularly the
allegations that the petitioners forged a General Power of Attorney and
used the same for alienating the land of the complainant, I am of the
considered view that they are not entitled to the concession of pre-arrest
bail. In fact, custodial interrogation of the petitioners may be necessary
for taking the investigation to its logical end.
I, therefore, find no ground to grant the concession of
anticipatory bail. The petition is thus dismissed.
(RAJAN GUPTA)
JUDGE
March 05, 2009
‘rajpal’