CRM-M No.21333 of 2008
Anmol Kahlon @ Anmol Kaur
vs.
State of Punjab & another
Present: Mr. J.S.Chahal, Advocate
for the petitioner.
Mr. A.S.Brar, Sr. DAG, Punjab.
Mr. R.S.Athwal, Advocate
for the complainant.
****
This is a petition filed under Section 482 of Cr.PC for
quashing FIR No.221 dt. 11.06.2008 at PS Tripuri, Patiala under
Sections 406, 498-A IPC.
The FIR has arisen due to differences between the
brother of the petitioner and his wife. Learned counsel for the
petitioner has argued (which is not disputed) that the
complainant is married to the brother of the petitioner and, since
he was a permanent resident of America left India within two
months. He further argues that the petitioner is unmarried sister
and question for entrustment of any property to her would
normally not arise. He has further argued that by now marriage
between the complainant & the brother of the petitioner has been
annulled and thus, the continuance of further proceedings
against the petitioner at least is illegal and unfair.
Learned counsel for the complainant has however
argued that the decree of the annulment has been obtained by
fraud.
Be that as it may, if the complainant is able to
CRM-M No.21333 of 2008 -2-
establish this fact, of course, action would be taken against the
brother of the petitioner or any person who is involved in the
fraud. Learned counsel for the petitioner has produced before me
an attested copy of the passport of the brother of the petitioner
which shows that he did visit India during the pendency of the
petition.
In these circumstances, as matters now stand, in my
opinion, it would be in the interest of justice, if the FIR is
quashed against the petitioner.
December 15, 2009 (AJAY TEWARI) sonia JUDGE