High Court Punjab-Haryana High Court

Yograj Singh vs State Of Punjab on 6 February, 2009

Punjab-Haryana High Court
Yograj Singh vs State Of Punjab on 6 February, 2009
      In the High Court of Punjab and Haryana at Chandigarh



                                 Crl. Misc. No. M-32972 of 2008
                                 Date of Decision:February 06, 2009
Yograj Singh


                                                 ---Petitioner

                   versus

State of Punjab

                                                 ---Respondent

Coram:       HON'BLE MRS. JUSTICE SABINA

                  ***


Present:     Mr. M.K.Singla,Advocate,
             for the petitioner

             Mr. Aman Deep Singh Rai, AAG, Punjab

                   ***


SABINA, J.

Yograj Singh-petitioner has filed this petition under Section

438 of the Code of Criminal Procedure(hereafter referred to as ‘Cr.P.C.’) in

FIR No. 421 dated 10.11.2008 under Sections 420, 406, 34 of the Indian

Penal Code registered at Police Station Tripri, Patiala.

At the time of issuing notice of motion, this Court had passed

the following orders:-

“This petition has been filed under Section 438 Cr.P.C.’ for

grant of anticipatory bail to the petitioner(s) in case FIR No.

421 dated 10.11.2008 lodged for commission of offence

punishable under Sections 420, 406, 34 of the IPC with Police

Station Tripri, District Patiala.
Crl. Misc. No. M-32972 of 2008 -2-

Learned counsel has drown the attention of the Court towards

para 2 of the petition wherein it has been specifically stated that

the petitioner is a minor of the age of 13 years. It has also been

brought out that the complainant is in the habit of extracting

money from innocent persons by black-mailing them of

implicating in false cases. List of cases has been given in para 6

of the petitioner.

Notice of motion for 8.1.2009.

In the meantime, in the event of arrest, the

petitioner will be released on interim anticipatory bail on

furnishing of bail bonds to the satisfaction of the

Arresting/Investigating Officer subject to the followings

conditions:-

“(i) The petitioner shall make himself available for

interrogation as and when required.

(ii)The petitioner shall not directly or indirectly

make any inducement, threat or promise to any

person acquainted with the facts of the case so

as to dissuade him from disclosing such facts to

the Court or to any police officer; and

(iii)The petitioner shall not leave India without the

prior permission of the Court.”

It is directed that the respondent-State shall verify

the age of the petitioner.

To be heard with Criminal Miscellaneous No. M-

32167 of 2008.”

Crl. Misc. No. M-32972 of 2008 -3-

Learned State counsel has submitted that the petitioner has

joined investigation and is not required for further investigation.

Accordingly, interim bail granted by this Court on 19.12.2008

is confirmed.

Petition stands disposed of accordingly.

(SABINA)
JUDGE

February 06, 2009
PARAMJIT