High Court Punjab-Haryana High Court

Gurdev Singh And Others vs State Of Punjab And Another on 21 July, 2009

Punjab-Haryana High Court
Gurdev Singh And Others vs State Of Punjab And Another on 21 July, 2009
                 IN THE HIGH COURT OF PUNJAB AND HARYANA
                          AT CHANDIGARH

                                    Crl. Misc. No. M-19509 of 2009 (O&M)
                                    Date of decision: 21.7.2009

Gurdev Singh and others
                                                                  .. Petitioners
                v.

State of Punjab and another
                                                                  .. Respondents


CORAM:          HON'BLE MR. JUSTICE RAJESH BINDAL

Present:        Mr. H. S. Gill, Senior Advocate with
                Mr.Vivek Goyal, Advocate for the petitioners.
                              ...

Rajesh Bindal J.

Challenge in the present petition is to the order dated 8.7.2009,
passed by the learned court below, whereby the request of the petitioners for stay
of further proceedings in the complaint filed by respondent No. 2- complainant,
was declined.

The prayer was made by the petitioners on the ground that on the
cancellation report submitted by the prosecution, the Magistrate had not yet taken a
final decision as the complainant was not appearing there. The submission is that
the Court was required to deal with the cancellation report submitted by the
prosecution first and then could proceed with the private complaint filed by the
complainant with the same set of facts.

After hearing learned counsel for the petitioner, I do not find any
merit in the submissions made. A perusal of the impugned order shows that the file
containing the cancellation report in the FIR registered with same set of facts
against the petitioners was also tagged with the complaint. The proceedings in the
complaint were at the stage of defence evidence. Considering these facts, the court
below opined that the effect of cancellation report shall be considered at the time
of final adjudication of the matter. In my opinion, the said order cannot be faulted
with.

Accordingly, the present petition is dismissed.

(Rajesh Bindal)
Judge
21.7.2009
mk