IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
Criminal Misc. M-No. 9383 of 2009 (O&M)
Date of Decision : April 02, 2009
Jagdish and another .. Petitioners
v.
State of Haryana and others.
.. Respondents
CORAM : Hon`ble Mr. Justice Pritam Pal
Present : Shri B.S.Tewatia, Advocate,
for the petitioners.
PRITAM PAL, J.
Petitioners have filed this petition under section 482 of the
Code of Criminal Procedure for quashing impugned order (Annexure
P/1) dated 13.10.2007 and order (Annexure P/3) dated 11.9.2008
passed by learned Judicial Magistrate Ist Class, Faridabad,
whereby, evidence of the petitioners (complainant) has been ordered
to be closed and the application under Section 311 Cr.P.C. has been
dismissed.
A perusal of the orders indicates that in this case, as
many as nine effective opportunities had already been granted by
the learned trial Court to the prosecution to adduce the evidence.
Charge in this case was framed on 17.4.2001, i.e., about 8 years
ago.
In the given facts and circumstance, no ground is made
out for setting-aside the impugned orders.
Dismissed in limine.
[ PRITAM PAL ]
April 02, 2009 JUDGE
som