Citation : 2022 Latest Caselaw 3382 HP
Judgement Date : 13 May, 2022
IN THE HIGH COURT OF HIMACHAL PRADESH AT SHIMLA
ON THE 13th DAY OF MAY, 2022
BEFORE
HON'BLE MR. JUSTICE CHANDER BHUSAN BAROWALIA
CRIMINAL MISC. PETITION (MAIN) NOS.611 AND 879 OF 2022
.
Between:-
1. CRIMINAL MISC. PETITION (MAIN) NO.611 OF 2022
ABHISHEK NEGI, AGED 32 YEARS, S/O DANDUP WANGYAL,
R/O MUHAL RARANG, VILLAGE KUTIAN, POLICE CHOWKI
MORANG, TEHSIL MORANG, DISTRICT KINNAUR, H.P.
(BY MR. HAMENDER SINGH CHANDEL, ADVOCATE)
2. CRIMINAL MISC. PETITION (MAIN) NO.879 OF 2022
RAHUL SHARMA AGED ABOUT 35 YEARS, S/O SH. SURESH
CHANDRA SHARMA R/O MISHRAN GALI NEAR RAM MANDIR,
PRADESH.
MUSRAN, TEHSIL AND DISTRICT HATRHAS, UTTAR
...PETITIONERS
(BY MR. RAMAN PRASHAR AND MR. VIRENDER SINGH
KANWAR, ADVOCATES)
AND
STATE OF HIMACHAL PRADESH
...RESPONDENT
(BY MR. SHIV PAL MANHANS, ADDL. ADVOCATE GENERAL
AND MR. BHUPINDER THAKUR, DEPUTY ADVOCATE
GENERAL)
1
WHETHER APPROVED FOR REPORTING? Yes.
This petition coming on for orders this day, Hon'ble Mr. Justice
Chander Bhusan Barowalia, passed the following :
ORDER
The present bail applications have been maintained by
the petitioners, under Section 438 of the Code of Criminal Procedure
seeking their release in case FIR No.8/2021, dated 17.7.2021, under
Whether reporters of Local Papers may be allowed to see the judgment ? Yes.
Sections 420, 409, 465, 467, 468, 471, 472 and 120-B of the Indian
Penal Code, registered at Police Station, CID Bharari, Shimla, H.P.
2. As per the averments made in the petitions, the
.
petitioners are innocent and have been falsely implicated in the
present case. They are permanent residents of the place and neither
in a position to tamper with the prosecution evidence nor in a position
to flee from justice. No fruitful purpose will be served by sending them
behind the bars, so they be released on bail.
3. Police report stands filed. As per the prosecution story,
Shri Makhan Singh (complainant) made a complaint before the police
alleging therein that he is Regional Manager, Regional Office, Solan,
Himachal Pradesh Gramin Bank, and duly authorized by the competent
authority to represent the case and submitted that Jitender Verma and
Sanjeev Kumar (accused persons and petitioners herein), committing
fraud by obtaining Bank loan on the basis of forged documents. They
are the brokers who helped in manipulating the documents. It is
further alleged in the complaint that as per the Banking norms for
obtaining the Bank loan, loanee has to submit his documents of land
and 'No Objection Certificate' from the concerned Patwari to the effect
that there is no loan against the property. After sanction, the loanee
has to create the charge by way of mutation in favour of the financing
Bank in case of KCC loan and in case of housing loan, loanee has to
create the charge on land and building by way of execution of
registered mortgage deed. The accused persons forged the signatures
of the Sub Registrar, Theog, by putting the forged stamps on the
documents, so that it may appear genuine and thereafter submitted
the same to the Bank concerned. By using the camera trick, the
photographs of the executants is also procured by forging the
document and also mentioned the fake registration number on all the
mortgaged deeds. After sometime, all the loan accounts became
.
irregular, as a result of which, Bank Officials issued notices/reminders
to pay the loan amount, but all the loanee did not care to pay the loan
amount with intention to cheat the Bank. Lastly, it is prayed that the
instant bail applications may be dismissed, as the petitioners have
committed a serious offence and in case, at this stage, if they are
enlarged on bail, they may tamper with the prosecution evidence and
may also flee from justice, so it is prayed that the instant bail petitions
may be dismissed.
4. I have heard the learned counsel for the petitioners,
learned Additional Advocate General for the State and gone through
the records, including the police report, carefully.
5. Learned counsel for the petitioners has argued that the
petitioners are permanent residents of the place and neither in a
position to tamper with the prosecution evidence nor in a position to
flee from justice. He has argued that no fruitful purpose will be served
by sending them behind the bars. He has further argued that the
instant petitions may be allowed and the petitioners may also be
enlarged on bail.
6. On the other hand, learned Additional Advocate General
has argued that the petitioners have committed a serious crime and in
case, at this stage, if they are enlarged on bail, they may tamper with
the prosecution evidence and may also flee from justice, so it is
prayed that the bail applications of the petitioners may be dismissed.
7. In rebuttal, the learned counsel for the petitioners has
argued that the petitioners are permanent residents of the place,
neither in a position to flee from justice nor in a position to tamper
.
with the prosecution evidence. He has further argued that the custody
of the petitioners are not at all required by the police for investigation.
The petitioners are joining and co-operating in the investigation, so the
present bail applications may be allowed.
8. At this stage, taking into consideration the facts that they
are residents of the place, neither in a position to tamper with the
prosecution evidence nor in a position to flee from justice, they are
joining and co-operating in the investigation, ready and willing to
abide by the terms and conditions of bail, in case granted, considering
the fact that nothing remains to be recovered from the petitioners,
their custody is not at all required by the police for further
investigation and also considering all other facets of the case and
without discussing the same elaborately, this Court finds that the
present is a fit case, where the judicial discretion to admit the
petitioners on bail, in the event of their arrest, in this case, is required
to be exercised in their favour. Under these circumstances, it is
ordered that the petitioners, in the event of their arrest, in case FIR No.
8/2021, dated 17.7.2021, under Sections 420, 409, 465, 467, 468,
471, 472 and 120-B of the Indian Penal Code, registered at Police
Station, CID Bharari, Shimla, be forthwith released on bail on their
furnishing personal bonds to the tune of `10,000/- (rupees ten
thousand only) each with one surety each in the like amount to the
satisfaction of the Investigating Officer. The bail is granted subject to
the following conditions:
i. That the petitioners will appear before the learned Trial Court/police/authorities as and when required.
.
ii. That the petitioners will not leave India without prior permission of the Court.
iii. That the petitioners will 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/her from
disclosing such facts to the Investigating Officer or Court.
9. In view of the above, the petitions are disposed of.
10. Needless to say that the observations made hereinabove
are only confined for adjudication of the present case and the same
shall have no bearing on the merits of the main case, which shall be
adjudicated on its own.
Copy dasti.
( Chander Bhusan Barowalia ) Judge
13th May, 2022 (CS)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!