High Court Punjab-Haryana High Court

Anil Mehra vs State Of Haryana And Another on 6 September, 2011

Punjab-Haryana High Court
Anil Mehra vs State Of Haryana And Another on 6 September, 2011
CRM No.M-26976 of 2011(O & M)                                                  -1-

 IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                                     *****

CRM No.M-26976 of 2011(O & M)
Date of decision : 6.9.2011

Anil Mehra ……..Petitioner

Vs.

State of Haryana and another ……Respondents

CORAM : HON’BLE MR. JUSTICE AJAI LAMBA

Present:- Mr.R.S.Mamli, Advocate, for the petitioner

AJAI LAMBA, J (Oral) :

This petition filed under Section 482 of Criminal Procedure Code,

1973 prays for quashing of criminal complaint entitled M/s G.E.Capital

Services India, Gurgaon v. Anil Mehra, placed on record as Annexure P-1,

and order of summoning dated 22.2.2010 passed by Judicial Magistrate Ist

Class, Gurgaon.

The stand of the petitioner is that the petitioner gave cheques to the

respondent-complainant as security. The loan amount has already been

repaid to the respondent. In such circumstances, there was no occasion for

the respondent to present the cheques given as security only.

I find that the same stand has been taken by the petitioner in his

response to the notice served by the respondent-complainant under Section

138 of the Negotiable Instruments Act, 1881.

Learned counsel contends that because it would be a fact to be

established by way of evidence, the petitioner would like to withdraw this

petition and take the defence before the trial Court.

Dismissed as withdrawn with liberty to the petitioner to take all the
CRM No.M-26976 of 2011(O & M) -2-

defences including the defence/plea taken before this Court, before the trial

Court.

Because of the petitioner has already put in appearance, the

appearance of the petitioner in trial Court would remain exempted on the

following conditions :-

i) he shall be represented by a counsel before the trial Court;

ii) he shall not dispute his identity as accused;

iii)he shall has no objection if the evidence is recorded in his absence;

iv)he shall come present before the trial Court as and when required; and

v) he shall comply with any other condition/conditions that may be imposed
by the trial Court.

(AJAI LAMBA)
JUDGE
6.9.2011
akm