High Court Punjab-Haryana High Court

Kashmir Lal vs State Of Punjab on 14 July, 2009

Punjab-Haryana High Court
Kashmir Lal vs State Of Punjab on 14 July, 2009
Crl.M.No.M-16814 of 2009              -1 -


IN THE PUNJAB AND HARYANA HIGH COURT AT CHANDIGARH


                                      Crl.M.No.M-16814 of 2009 (O&M)

                                      Date of Decision: 14.7.2009

Kashmir Lal
                                                   ..Petitioner.

Vs.

State of Punjab
                                                   ..Respondent.


CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR JAIN


Present :   Mr.SPS Sidhu, Advocate for the petitioner.

            Mr.Ranbir Singh Rawat, AAG Punjab for the respondent.

RAKESH KUMAR JAIN, J. (Oral)

Counsel for the petitioner, inter alia, contends that complainant

has lodged the FIR against Usha Rani and Kanta Rani on the ground that he

entered into an agreement to sell on 9.7.2002 for the purchase of shop in

question but they were not found having the perfect title. While tracing the

title of the shop in question, it was found that present petitioner Kashmir Lal

purchased the shop from Darshan lal on 9.7.2002 who further sold it to Ami

Chand and Ashok Kumar on 7.3.2007, they further sold it to Parmod Kumar

and Sunil Kumar and they sold it to Usha Rani and Kanta Rani. He further

submits that the petitioner has already joined the investigation pursuant to

the order dated 22.6.2009. This fact is admitted by the learned counsel for

the State on instructions received from ASI Sona Singh.

In view of the above, order dated 22.6.2009 is hereby made

absolute. The petitioner shall keep on joining the investigation as and when
Crl.M.No.M-16814 of 2009 -2 –

called for. He shall also abide by the provisions of Section 438(2) Cr.P.C.

The petition is disposed of.




                                             (Rakesh Kumar Jain)
14.7.2009                                          Judge
Meenu