IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Criminal Miscellaneous No. M-79937 of 2006
Date of Decision: October 23, 2008
Om Parkash & Another
.....PETITIONER(S)
VERSUS
Kishan Chand Sharma
.....RESPONDENT(S)
. . . CORAM: HON'BLE MR. JUSTICE AJAI LAMBA PRESENT: - Mr. Adarsh Jain, Advocate, for the petitioners.
Mr. Ashok Giri, Advocate, for the respondent.
. . .
AJAI LAMBA, J (Oral)
This petition has been filed under Section 482 Cr.P.C. for
quashing complaint No.691 of 2001 (Annexure P-1) titled ‘Kishan Chand
Sharma Vs. Om Pakash & Others’ pending in the Court of Judicial Magistrate,
IInd Class, Faridabad, and summoning order dated 31.10.2006 (Annexure P-2).
Learned counsel for the respondent has pointed out that
evidence is being recorded and therefore, considering the stage of the case and
the fact that the Trial Court is fully seized of the matter, this petition ought not
to be entertained.
Considering the stage of the trial, this petition is
dismissed.
(AJAI LAMBA)
October 23, 2008 JUDGE
avin