High Court Punjab-Haryana High Court

Lakhwinder Singh Alias Kala vs State Of Punjab And Another on 4 November, 2009

Punjab-Haryana High Court
Lakhwinder Singh Alias Kala vs State Of Punjab And Another on 4 November, 2009
 CRM No. M-22915 of 2009                                  1



    IN THE HIGH COURT FOR THE STATES OF PUNJAB &
              HARYANA AT CHANDIGARH.

                                CRM No. M-22915 of 2009 (O&M)
                                Date of decision: 04.11.2009

Lakhwinder Singh alias Kala                         ...Petitioner

                              Versus

State of Punjab and another                         ...Respondents
CORAM:      HON'BLE MR. JUSTICE RAJAN GUPTA

Present:    Mr. Sandeep Arora, Advocate, for the petitioner.


Rajan Gupta, J (oral).

This is a petition under Section 482 Cr.P.C. seeking

quashing of the FIR bearing No.175 dated 14th September, 2009, under

Sections 363, 366, 120-B IPC, registered at Police Station Sadar, Batala,

Police District Batala, District Gurdaspur.

The FIR was lodged by Surta Singh stating therein that he

had married his adopted daughter Amarjit Kaur with Waris Masih. On

3rd September, 2006, she had come back from her matrimonial home to

meet her parents. However, she was kidnapped by Lakhwinder Singh

alias Kala (petitioner) in connivance with his mother Shibo and father

Murta Singh.

Learned counsel for the petitioner has prayed for quashing

of the FIR on the basis of an affidavit allegedly sworn by the prosecutrix

Amarjit Kaur to the effect that the petitioner and his parents had been

wrongly implicated in the instant case. The affidavit has been annexed
CRM No. M-22915 of 2009 2

to the petition as Annexure P-3.

I have heard learned counsel for the petitioner and perused

the records annexed with the petition.

The FIR was lodged way back in the year 2006. The

petitioner never submitted to the process of law. He was, thus, declared

a proclaimed offender in the instant FIR (as stated in para 8 of the

petition).

In my considered view, no ground is made out for quashing

of the FIR in the inherent jurisdiction of this court. The affidavit of the

prosecutrix, relied upon by the petitioner, cannot be the basis for

quashing. The matter can only be decided after evidence is led before

the trial court. Learned counsel for the petitioner has not been able to

show whether prosecutrix has been examined before the trial court till

date or not. He has only sought quashing of the FIR on the basis of

affidavit, Annexure P-3, allegedly sworn by the prosecutrix, exonerating

all the accused mentioned in the FIR.

I find no ground for quashing the FIR on the basis of the

said affidavit in inherent jurisdiction of this court. The petition is

devoid of merit and is hereby dismissed.

(RAJAN GUPTA)
JUDGE
November 04, 2009
‘rajpal’