In the High Court of Punjab and Haryana at Chandigarh
Criminal Misc. No.M 1415 of 2009
Date of decision: 6.3.2009
Tarsem Lal
......Petitioner
Versus
Rajesh Kumar and another
.......Respondent
CORAM: HON'BLE MRS. JUSTICE SABINA
Present: Mr.Ritesh Pandey , Advocate,
for the petitioner.
Ms.Sumanjit Kaur, Advocate,
for respondent No.1.
Mr.Amandeep Singh Rai, AAG, Punjab.
****
SABINA, J.
This petition has been filed by Tarsem Lal under Section
438 of the Code of Criminal Procedure (“Cr.P.C. for short) for grant of
anticipatory bail in a complaint case titled as Rajesh Kumar vs.
Tarsem Lal under Sections 3 and 4 of the Scheduled Castes and
Scheduled Tribes (Prevention of Atrocities) Act, 1989 and 500, 506
(II) of the Indian Penal Code (IPC for short) No.96 dated 19.9.2000
pending in the Court of Judicial Magistrate, Ist Class, Pathankot,
District Gurdaspur.
Learned counsel for the petitioner has submitted that
Leela Wanti had filed a suit for declaration and permanent injunction
against the petitioner and the said suit was dismissed vide judgment
dated 15.9.2006 (Annexure P-3). The petitioner had been falsely
involved in this case at the instance of Leela Wanti, who could not
Criminal Misc. No.M 1415 of 2009 -2-
get a stay order in the civil suit.
Learned counsel for respondent No.1 has submitted that
the complainant was not related to Leela Wanti and had gone along
with her being Lambardar of the village, and hence he had been
insulted by the petitioner.
It is evident that Leela Wanti had filed a civil suit on
22.7.2000 against the petitioner for declaration of permanent
injunction and the same was dismissed on 15.9.2006 (Annexure P-
3). On 28.8.2000, the complainant had gone with Leela Wanti in an
enquiry before Deputy Superintendent of Police, Gurdaspur. The
occurrence is alleged to have taken place on 30.8.2000 in the fields
of the complainant.
In the facts of the present case, the possibility that the
petitioner might have been involved in this case with a mala fide
intention cannot be ruled out.
Accordingly, without expressing any opinion on the merits
of the case, this petition is allowed.
The petitioner is directed to surrender before the trial
Court within two weeks from today. The trial Court shall release the
petitioner on bail subject to its satisfaction.
(SABINA)
JUDGE
March 06, 2009
anita