Punjab-Haryana High Court
Dalip Singh & Another vs M/S Hans Raj & Sons on 20 October, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Criminal Misc.-M No.32032 of 2011 (O&M)
Date of Decision: October 20, 2011
Dalip Singh & another
...Petitioners
Versus
M/s Hans Raj & Sons, Commission Agents,
...Respondents
CORAM: HON'BLE MR.JUSTICE RANJIT SINGH
1. Whether Reporters of local papers may be allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?
Present: Mr.Rakesh Nagpal, Advocate,
for the petitioners.
*****
RANJIT SINGH, J.
Petitioners seek quashing of complaint under Section 138
of the Negotiable Instruments Act on the ground that the matter was
settled. This plea ought to be raised before the trial Court. This court,
while invoking or exercising jurisdiction under Section 482 Cr.P.C.,
cannot go into such disputed questions of fact.
Dismissed.
October 20, 2011 ( RANJIT SINGH ) ramesh JUDGE