S. B. CRIMINAL MISC. PETITION NO. 1414/06
DEVISINGH @ DEEP SINGH & ORS. V. STATE & ANOTHER.
DATE OF ORDER                    :::                    06/11/2009
                    HON'BLE MR. C. M. TOTLA, J.
None present for Petitioners.
Mr. A.R.Nikub, PP, for the State.
Mr. M.K.Garg, for Respondent No.2.
 No one present, even after completion of second round on behalf of
the petitioners.
 Learned Public Prosecutor submits that contemplated is filing of FR
negative for the FIR.
 Learned counsel for respondent No.2 states that per prosecution,
investigation is over.
 In view of the above submissions, as no one is present on behalf of
the petitioners, this petition for quashing of FIR is dismissed.
(C. M. TOTLA), J.
 S. B. CRIMINAL APPEAL NO.115/09
R.F.C. V. TAKHAT SINGH & ANOTHER.
DATE OF ORDER ::: 06/11/2009
HON’BLE MR. C. M. TOTLA, J.
Mr. S.G.Ozha, for Appellant.
 Learned counsel for the appellant submits that this appeal is
challenging respondents’ acquittal for the offence of S.138 NI Act and
appellant complainant not interested and does not want to pursue the
appeal – that the offence of S.138 NI Act is compoundable one and
appellant complainant does not want to pursue the matter so the appeal
may be dismissed.
 Perused judgment impugned of the trial Court in Criminal Original
Case No.560/05 before the Court of ACJM, Pali per which respondents are
acquitted of the charge of offence of S.138 NI Act.
 As above the appellant requests dismissal of appeal.
Therefore, the appeal is dismissed.
(C. M. TOTLA), J.
scd
S. B. CRIMINAL APPEAL NO. 116/09
R.F.C. V. TAKHAT SINGH & ANOTHER.
DATE OF ORDER ::: 06/11/2009
HON’BLE MR. C. M. TOTLA, J.
Mr. S.G.Ozha, for Appellant.
 Learned counsel for the appellant submits that this appeal is
challenging respondents’ acquittal for the offence of S.138 NI Act and
appellant complainant not interested and does not want to pursue the
appeal – that the offence of S.138 NI Act is compoundable one and
appellant complainant does not want to pursue the matter so the appeal
may be dismissed.
 Perused judgment impugned of the trial Court in Criminal Original
Case No.1880/05 before the Court of ACJM, Pali per which respondents
are acquitted of the charge of offence of S.138 NI Act.
 As above the appellant requests dismissal of appeal.
Therefore, the appeal is dismissed.
(C. M. TOTLA), J.
scd
S. B. CRIMINAL APPEAL NO.117/09
R.F.C. V. TAKHAT SINGH & ANOTHER.
DATE OF ORDER ::: 06/11/2009
HON’BLE MR. C. M. TOTLA, J.
Mr. S.G.Ozha, for Appellant.
 Learned counsel for the appellant submits that this appeal is
challenging respondents’ acquittal for the offence of S.138 NI Act and
appellant complainant not interested and does not want to pursue the
appeal – that the offence of S.138 NI Act is compoundable one and
appellant complainant does not want to pursue the matter so the appeal
may be dismissed.
 Perused judgment impugned of the trial Court in Criminal Original
Case No.1591/05 before the Court of ACJM, Pali per which respondents
are acquitted of the charge of offence of S.138 NI Act.
 As above the appellant requests dismissal of appeal.
Therefore, the appeal is dismissed.
(C. M. TOTLA), J.
scd
S. B. CRIMINAL APPEAL NO.118/09
R.F.C. V. TAKHAT SINGH & ANOTHER.
DATE OF ORDER ::: 06/11/2009
HON’BLE MR. C. M. TOTLA, J.
Mr. S.G.Ozha, for Appellant.
 Learned counsel for the appellant submits that this appeal is
challenging respondents’ acquittal for the offence of S.138 NI Act and
appellant complainant not interested and does not want to pursue the
appeal – that the offence of S.138 NI Act is compoundable one and
appellant complainant does not want to pursue the matter so the appeal
may be dismissed.
 Perused judgment impugned of the trial Court in Criminal Original
Case No.345/05 before the Court of ACJM, Pali per which respondents are
acquitted of the charge of offence of S.138 NI Act.
 As above the appellant requests dismissal of appeal.
Therefore, the appeal is dismissed.
(C. M. TOTLA), J.
scd