IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M-10792 of 2009
Date of decision : 22.4.2009.
...
Sushma Chauhan and another
................ Petitioners
vs.
State of Punjab and another
.................Respondents
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh. Gaurav Sharma, Advocate for the petitioners.
...
K.C. Puri, J. (Oral)
As per allegation of the prosecution, petitioners executed
agreement to sell in favour of the complainant but prior to that they
have already sold the land to one Asha Rani. So, prima facie the
ingredients of offence under Section 420 IPC are made out.
Learned counsel for the petitioners has submitted that in the
written statement, the stand has been taken that no agreement has
been executed and the land has already been sold. So, case for
quashing is made out.
I have carefully considered the said submission but do not
find any force in that submission. It is the matter of evidence whether
the alleged agreement is forged, as alleged by the petitioners.
So, no ground for interference under Section 482 Cr.P.C. is
made out.
The petition stands dismissed.
( K.C. Puri )
22.4.2009. Judge
chugh