Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 3, Cited by 0]

Punjab-Haryana High Court

Dalip Singh Mann Etc vs State Of Punjab on 5 August, 2013

Author: Naresh Kumar Sanghi

Bench: Naresh Kumar Sanghi

                  Criminal Misc. No. M-12425 of 2013 (O&M)                   ..1..

                               IN THE HIGH COURT OF PUNJAB AND HARYANA
                                              AT CHANDIGARH


                                               Criminal Misc. No. M-12425 of 2013 (O&M)
                                               Date of Decision : 05th August, 2013

                  Dalip Singh Mann etc.
                                                                             ...Petitioners
                                         Versus
                  State of Punjab
                                                                             ...Respondent

                  CORAM: HON'BLE MR. JUSTICE NARESH KUMAR SANGHI

                  Present:         Dr.Anmol Rattan Sidhu, Senior Advocate,
                                   with Mr.Pratham Sethi, Advocate,
                                   for the petitioners.

                                   Mr.K.S.Pannu, DAG, Punjab.

                                               ***

                  Naresh Kumar Sanghi, J.

Prayer in this petition is for grant of anticipatory bail to the petitioners, Dalip Singh Mann and Manpreet Singh, who have been booked for having committed the offences punishable under Sections 120-B, 406 and 420, IPC, in a case arising out of FIR No.10, dated 24.03.2013, registered at Police Station, Badali Alla Singh, District Fatehgarh Sahib.

During the course of arguments, learned Senior counsel submitted that both the factions have calculated the loss and the stock lying in their custody and they have come to the conclusion that if the cheques worth ` 28,00,000/- are handed over to the Punjab State Co-operative Supply and Marketing Federation, Sirhind Branch, then the dispute would be over. He further submits that even if there remains anything due towards Sharma Seema S 2013.08.08 16:38 I attest to the accuracy and integrity of this document Chandigarh Criminal Misc. No. M-12425 of 2013 (O&M) ..2.. the petitioner, they would make the loss good to the complainant. He also handed over two cheques bearing Nos.146930 and 146922 dated 20.08.2013 and 30.08.2013 for a sum of ` 8,00,000/- and 20,00,000/-, respectively, to the learned counsel for the State who has further handed over the same to Sh.Sunil Kumar,Senior Branch Officer, for further necessary action. The photostat copies of the said cheques have been placed on record. Learned Senior counsel further submits that the paddy lying in the joint custody of the complainant and that of the petitioners would be supplied to the concerned persons after milling as early as possible.

Learned counsel for the State, on instructions from ASI Guljari Lal, Police Station, Badali Alla Singh, District Fatehgarh Sahib, and Mr.Sunil Kumar, Senior Branch Officer, Markfed Sirhind, has no objection if the petitioners are extended the benefit of anticipatory bail in the present case in view of the cheques handed over by them.

Heard.

Keeping in view the development in the case and the fact that the substantial amount of the paddy has already been given to the concerned department, the petitioners deserve the concession of anticipatory bail, therefore, the present petition is allowed and the order dated 17.04.2013 whereby the ad-interim anticipatory bail was granted to the petitioners, is made absolute.

The petitioners shall continue to join the investigation as and when required to do so and abide by all the conditions laid Sharma Seema S 2013.08.08 16:38 I attest to the accuracy and integrity of this document Chandigarh Criminal Misc. No. M-12425 of 2013 (O&M) ..3.. down under Section 438(2), Cr.P.C.

It is made clear that in case the cheques handed over by the petitioners to Mr.Sunil Kumar, Senior Branch Officer, Sirhind, are not cleared, in that eventuality, the order passed by this Court would stand vacated.

                  August 05, 2013                            (Naresh Kumar Sanghi)
                  seema                                              Judge




Sharma Seema S
2013.08.08 16:38
I attest to the accuracy and
integrity of this document
Chandigarh