IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Criminal Miscellaneous No. M-9593 of 2008
Date of Decision: October 21, 2008
Hari Kishan Sharma & Others
.....PETITIONER(S)
VERSUS
State of Haryana & Another
.....RESPONDENT(S)
. . . CORAM: HON'BLE MR. JUSTICE AJAI LAMBA PRESENT: - Mr. Johan Kumar, Advocate, for
Mr. Vikram Singh, Advocate, for
the petitioners.
Mr. Sidharth Sarup, Assistant
Advocate General, Haryana, for
respondent No.1.
Mr. Kasturi Lal, Advocate, for
respondent No.2.
. . .
AJAI LAMBA, J (Oral)
This petition has been filed under
Section 482 Cr.P.C. for quashing FIR No.320 dated
13.11.2007 (Annexure P-1) lodged for commission of
offence under Section(s) 498-A, 406, 323, 420, 506,
120-B IPC, Police Station, Baldev Nagar, Ambala.
Learned counsel for the respondent-
State has informed the Court that the investigation
has been concluded and final report under Section 173
Cr.P.C. has already been filed. Prima facie,
therefore, incriminating material has been collected
Crl. Misc. No. M-9593 of 2008 [2]
showing culpability of the petitioners. Even the
Court is seized of the matter in so much as after
considering the material placed with the final report
under Section 173 Cr.P.C., even charges have been
framed on 17.9.2008.
Learned counsel for the petitioner, in
view of the stage of the case, wants to withdraw the
petition to enable the petitioners to challenge the
order of charge and take all the pleas taken in this
petition, during the course of trial.
Dismissed as withdrawn with liberty as
prayed for.
(AJAI LAMBA)
October 21, 2008 JUDGE
avin