High Court Punjab-Haryana High Court

Inderjit Singh vs State Of Punjab And Another on 14 January, 2009

Punjab-Haryana High Court
Inderjit Singh vs State Of Punjab And Another on 14 January, 2009
           In the High Court of Punjab and Haryana at Chandigarh
                                    ......


                     Criminal Misc.-M No.1003 of 2009
                                    .....

                                                 Date of decision:14.1.2009


                                Inderjit Singh
                                                                 .....Petitioner
                                      v.

                         State of Punjab and another
                                                              .....Respondents
                                      ....


Present:     Mr. Atul Jain, Advocate for the petitioner.
                                   .....

S.S. Saron, J.

This petition under Section 482 Cr.P.C. has been filed seeking

quashing of FIR No.125 dated 20.7.2000 (Annexure-P.1) registered at

Police Station Banur, District Patiala for the offences punishable under

Sections 341, 323, 148 and 149 IPC.

During the course of hearing, it has been submitted that the

complainant Sushil Kumar (respondent No.2) has filed an application dated

7.1.2009 (Annexure-P.4) for dropping the proceedings against the

petitioner. Since the matter is already pending before the Court of Judicial

Magistrate Ist Class, Rajpura, the same may be pursued in the first instance

and it would improper to interfere with the proceedings before the trial

Court at this stage. The petitioner may pursue his remedies before the trial

Court in the first instance.

Accordingly the present petition being premature is dismissed.

January 14, 2009. (S.S. Saron)
Judge
*hsp*