Crl.M. No. M-13181 of 2009 -1-
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M-13181 of 2009
Date of decision : 14.5.2009.
...
Bohar Singh and others
................ Petitioners
vs.
State of Punjab and others
.................Respondents
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh. Vikram Bali, Advocate
for the petitioners.
...
K.C. Puri, J. (Oral)
From the perusal of the file, it is revealed that whole of the
consideration amount has been received and Power of Attorney was
also executed. Inspite of that petitioners are out to execute the sale
deed in favour of others.
Counsel for the petitioners has relied upon the authority
reported as Arun Kumar and another vs. State of Punjab and
another 2006 (3) R.C.R. (Criminal) 793 and on the strength of the
same has submitted that liability, if any, is of civil nature.
I have considered the said submission and have also gone
through the record of the case.
From the perusal of the authority, it is revealed that only an
Crl.M. No. M-13181 of 2009 -2-
amount of Rs.6 lacs was given as advance out of total consideration
of Rs.23,95,000/- in that case. However, in the present case, whole of
the consideration has been received and even Power of Attorney has
also been executed.
So, no ground for interference under Section 482 Cr.P.C. is
made out.
Consequently, the petition stands dismissed.
( K.C. Puri )
14.5.2009. Judge
chugh