IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. M.P. No. 362 of 2007
Pyara Singh @ Pyara Singh Vir ... ....Petitioner
Vs.
1. The State of Jharkhand
2. Harbinder Kaur @ Baban ....Opposite Parties
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
For the Petitioner: Mr. Indrajit Sinha
For the State: Mr. S.K. Srivastava , APP
5/13.09.2011
: This application has been filed for quashing the order
dated 20.9.2004 passed by SDJM, Jamshedpur in C-1 Case No.
710 of 2004 whereby he took cognizance of the offence under section
498A and 406 of the IPC.
It appears that co-accused Santokh Singh had filed an
application bearing Cr.M.P. No. 351 of 2005 whearas other co-
accused, namely, Dalwinder Singh, Gurnam Kaur, Dalbir Singh ,
Gurdeep Singh and Baljit Kaur had also filed another application
bearing Cr.M.P. No. 256 of2007 for quashing the same impugned
order. It appears that both the aforesaid cases have been allowed vide
order dated 2.12.2009 and 01.09.2010 respectively and impugned
order had been quashed so far it relate to the petitioners of those
cases.
It is submitted that the petitioner is stranger to the
complainant’s in-laws family. Allegation against him is similar to
aforesaid co-accused persons. Accordingly, it is submitted that the
impugned order so far it relates to this petitioner, be also quashed.
Learned Additional P.P. after going through the record and
orders passed in aforesaid Cr.M.Ps, had not disputed the factual
position.
Considering the aforesaid facts and circumstance, this
application is allowed and entire proceeding in conneciton with C-1
Case No. 710 of 2004 including the order dated 20.09.2004 passed
against this petitioner is hereby quashed.
( Prashant Kumar,J.)
Sharda/-