Criminal Misc. No. M-12204 of 2009 1
In the High Court of Punjab and Haryana, at Chandigarh.
Criminal Misc. No. M-12204 of 2009
Date of Decision: 15.5.2009
Surjit Singh and Another
...Petitioners
Versus
State of Haryana
...Respondent
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr. Chanderhas Yadav, Advocate
for the petitioners.
Mr. S.S. Patter, Senior Deputy Advocate
General, Haryana, for the State.
Mr. Anil Kadyan, Advocate, complainant
in person.
Kanwaljit Singh Ahluwalia, J. (Oral)
The present petition has been preferred under Section 438
Cr.P.C. seeking pre-arrest bail to the petitioners in case FIR No. 312
dated 24.7.2008 registered at Police Station Civil Lines, Karnal, under
Sections 406, 420, 506, & 120-B IPC.
On 5.5.2009, this Court had passed the following order:-
“Counsel has submitted that in the present
case, complainant Anil Kadiyan is an Advocate. He
had entered in an agreement to sell with Lal Singh at
the instance of Mitter Pal. Counsel has submitted
Criminal Misc. No. M-12204 of 2009 2that petitioners are only attesting witnesses to the
agreement to sell. The allegation that even though
Lal Singh had received the earnest money, had
failed to execute the agreement to sell, will not
fasten the petitioners with any criminal liability.
Counsel has further submitted that observations
made in the impugned order that the petitioners
were witnesses to various agreements to sell will not
hold them liable for commission of any criminal act.
Issue notice of motion for 15th
May, 2009.
In the event of arrest, petitioners shall be
released on interim bail to the satisfaction of the
arresting officer. However, petitioners shall join
investigation as and when called for. Petitioners
shall abide by the conditions specified under Section
438(2) Cr.P.C.”
Today, Mr. S.S. Patter, Senior Deputy Advocate General,
Haryana, has stated that on basis of first agreement to sell, about 30
agreements to sell have been executed and petitioners are party to the
conspiracy to dupe various persons.
Counsel for the State has stated that investigation will be
completed and final report under Section 173 Cr.P.C. will be submitted
within 15 days from today.
Since the final report under Section 173 Cr.P.C. will be
submitted within 15 days, petitioners are allowed to remain on pre-arrest
Criminal Misc. No. M-12204 of 2009 3
bail. However, thereafter, petitioners shall apply for regular bail and the
trial Court, taking into consideration the evidence collected by the
Investigating Agency, shall decide the regular bail application on merits.
At this stage, it will not be appropriate to comment upon merits
of the case.
With the observations made above, the present petition is
disposed off.
(Kanwaljit Singh Ahluwalia)
Judge
May 15, 2009
“DK”