High Court Punjab-Haryana High Court

Pardeep Kumar vs State Of Haryana And Others on 4 February, 2009

Punjab-Haryana High Court
Pardeep Kumar vs State Of Haryana And Others on 4 February, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                             Crl.M. No.M-4682 of 2008
                             Date of decision : 4.2.2009.

                             ...

    Pardeep Kumar
                                            ................ Petitioner

                             vs.


    State of Haryana and others
                                           .................Respondents


    Coram: Hon'ble Mr. Justice K.C. Puri


    Present: Sh.Amardeep Sharma, Advocate
             for the petitioner.

            Sh. Ashok Kumar Jindal, Assistant Advocate General,
            Haryana.

            Sh. D.K. Singal, Advocate for respondents No.3 and 4-
            complainant.

                ...


    K.C. Puri, J. (Oral)

This is a petition under Section 482 Cr.P.C. for quashing of

FIR No. 266 dated 18.5.2004 under Section 420, 120-B IPC

registered at police Station Sector 5, Panchkula.

In this case State Bank of India, Branch Office Sector 16,

Panchkula is the complainant. Reply has been filed on behalf of the

respondent – bank. Counsel for the respondent – bank has stated that

he has no objection to the quashing of FIR qua the petitioner as the

amount has been deposited. Otherwise also, petitioner was only a

guarantor and the allegation in the petition is that original owner has

previously mortgaged the property in favour of another bank.
Crl.M. No.M-4682 of 2008 -2-

So, in these circumstances, the FIR referred to above, qua

petitioner stands quashed. Further proceedings, in pursuant to that

FIR qua petitioner, also stand quashed.

( K.C. Puri )
4.2.2009. Judge