Crl. Misc. No. M-26236 of 2009 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH.
Case No. : Crl. Misc. No. M-26236 of 2009
Date of Decision : September 24, 2009
Hardeep Singh .... Petitioner
Vs.
State of Punjab and others .... Respondents
CORAM : HON’BLE MR. JUSTICE L. N. MITTAL
* * *
Present : Mr. L. M. Gulati, Advocate
for the petitioner.
* * *
L. N. MITTAL, J. (Oral) :
Hardeep Singh has filed this petition under Section 482 of the
Code of Criminal Procedure (in short – Cr. P. C.) for quashing of FIR
No.69 dated 08.05.2007, under Section 420 of the Indian Penal Code (in
short – IPC), registered at Police Station Sultanwind, District Amritsar
(Annexure P-1), along with all consequential proceedings.
I have heard learned counsel for the petitioner and perused the
case file.
I need not go into the merits of the case. The petitioner along
with his son Uday Hanspal Singh filed Crl. Misc. No. M-43609 of 2007
seeking same relief. Vide order dated 27.08.2009, the said petition was
allowed qua petitioner’s son Uday Hanspal Singh and was dismissed as
withdrawn qua the present petitioner Hardeep Singh. Thereafter, no fresh
Crl. Misc. No. M-26236 of 2009 2
ground has arisen in favour of the petitioner to approach this Court by way
of instant second petition for the same relief. The instant petition is an
abuse of the process of the Court. Accordingly, without going into the
merits, the instant petition is dismissed with cost of Rs.5,000/- (five
thousand) to be deposited with the Registry of this Court within one month
from today, failing which the case shall be listed for this purpose.
September 24, 2009 ( L. N. MITTAL ) monika JUDGE