High Court Punjab-Haryana High Court

Jaswant Singh & Others vs State Of Punjab & Others on 21 January, 2009

Punjab-Haryana High Court
Jaswant Singh & Others vs State Of Punjab & Others on 21 January, 2009
Crl. Misc. No. M-18180 of 2007                      1

IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH.


                       Crl. Misc. No. M-18180 of 2007
                       Date of decision: January 21, 2009


Jaswant Singh & others           --- Petitioners


           Versus

State of Punjab & others       ----   Respondents

Before: Hon’ble Mr. Justice Rajan Gupta

Present: Mr. HS Diwana, Advocate, for the petitioner.

Mr. Shilesh Gupta, DAG, Punjab.

Mr. AK Walia, Advocate, for the complainant.

Rajan Gupta, J (Oral).

The petitioners in this case have sought quashing of the

FIR registered at police station Sadar Ludhiana under Sections 420,

506,120-B IPC and Section 25 of the Arms Act vide FIR No. 210

dated 22-9-2006.

The grievance of the petitioners is that the allegations

levelled in the FIR do not show that any offence is made out against

the petitioners. Besides, the criminal proceedings have been

launched by respondent No.2 maliciously and on false allegations.

Counsel for the petitioners has contended that the entire

litigation has been initiated only with a view to get back the amount of

Rs. 50 lacs, which is subject matter of agreement to sell between the

parties. He further contends that as per terms of agreement to sell,

a 30 ft. wide road was to be provided or the amount of Rs.50 lacs

was to be returned and the dispute has arisen because of the
Crl. Misc. No. M-18180 of 2007 2

allegations that neither said 30 ft wide road had been provided, nor

the said amount was returned. According to counsel for the

petitioners, in fact a 30 ft wide road is already in existence at the

said place and as such the allegations levelled in the FIR are totally

false.

Learned State counsel, on the other hand, has contended

that no ground for quashing the FIR is made out as the factual

pleas raised by the petitioners herein can only be considered by the

trial Court at the time of trial.

After hearing counsel for the parties and giving my careful

thought to their respective submissions, I am of the considered view

that it is not a fit case for quashing the FIR in exercise of inherent

powers under Section 482 Cr.P.C.

A perusal of the FIR, Annexure P4 goes to show that a

number of allegations have been levelled therein against the

petitioners. These allegations can be gone into only by the

investigating agency or the court below during trial which may

ensue. The submissions made by counsel for the petitioners do

not make out a case for quashing on the ground that from a bare

perusal of the FIR, no case is made out against them.

No other argument has been addressed.

In view of the above, no case for quashing the FIR is

made out. The instant petition is dismissed.

[Rajan Gupta]
Judge
January 21, 2009.

`ask’