High Court Punjab-Haryana High Court

Satbir Chawla And Another vs Union Territory Of Chandigarh And … on 31 May, 2011

Punjab-Haryana High Court
Satbir Chawla And Another vs Union Territory Of Chandigarh And … on 31 May, 2011
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH

                                      CRM M-26034 of 2009
                                      Date of Decision:31.5.2011

Satbir Chawla and another                       .... Petitioners

                             Versus

Union Territory of Chandigarh and another       .... Respondents


CORAM: Hon'ble Ms. Justice Nirmaljit Kaur

Present:   Mr. Devinder Kumar, Advocate for
           Mr. P.K. Kukreja, Advocate for the petitioners.
           Mr. Rajiv Sharma, Advocate for U.T. Chandigarh.

                      ****

1.Whether Reporters of Local Newspapers 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?

NIRMALJIT KAUR, J.(Oral)

The present petition has been filed under Section 482

Cr.P.C. for quashing of FIR No.325 dated 31.7.2006 under Sections

420/467/468/471/474 read with Section 120-B IPC and Section 13.1

(d)(I)(II) and 13.2 of the Prevention of Corruption Act, 1988 registered

at Police Station Sector 17, Chandigarh.

Learned counsel for the petitioner states that FIR in

question qua the co-accused Shiv Shambhu Sharma has already

been quashed vide order dated 5.12.2008 passed in Crl. M.

No.37557-M of 2007 and the case of the petitioner is identical to co-

accused Shiv Shambhu Sharma.

Learned counsel appearing on behalf of the State does

not dispute the aforesaid position.

In view of the admitted position, the present petition is

allowed in same terms as passed in Crl. M. No.37557-M of 2007 and
CRM M-26034 of 2009 -2-

FIR No.325 dated 31.7.2006 under Sections 420/467/468/471/474

read with Section 120-B IPC and Section 13.1 (d)(I)(II) and 13.2 of

the Prevention of Corruption Act, 1988 registered at Police Station

Sector 17, Chandigarh. and all subsequent proceedings arising

therefrom are hereby quashed.

31.5.2011                                  ( NIRMALJIT KAUR )
rajeev                                          JUDGE