High Court Punjab-Haryana High Court

Kulwaran Singh vs State Of Punjab on 7 May, 2009

Punjab-Haryana High Court
Kulwaran Singh vs State Of Punjab on 7 May, 2009
      In the High Court of Punjab and Haryana at Chandigarh


                         Criminal Misc. No.M- 12570 of 2009
                         Date of decision: 7.5.2009


Kulwaran Singh

                                                      ......Petitioner

                         Versus



State of Punjab

                                                   .......Respondent


CORAM: HON'BLE MRS. JUSTICE SABINA


Present:     Mr. Sanjay Gupta, Advocate,
             for the petitioner.

                  ****


SABINA, J.

This petition has been filed by Kulwaran Singh under

Section 482 of the Code of Criminal Procedure (“Cr.P.C. for short) for

quashing the impugned order dated 10.6.2000 passed by the Judicial

Magistrate, Ist Class, Hoshiarpur in case FIR No.76 dated 5.6.1998

registered at Police Station Mehilpur District Hoshiarpur under

Sections 452, 506, 148 and 149 of the Indian Penal Code.

Learned counsel for the petitioner has submitted that the

petitioner had been appearing before the trial Court on number of

dates. Complainant Gulwarg Singh, however, went abroad and has

not returned back to India till date. The co-accused, who had faced

the trial have since been acquitted by the trial Court vide order dated

15.10.2004 (Annexure P-2). The petitioner had gone to Greece and
Criminal Misc. No.M- 12570 of 2009 -2-

now he has returned to India and is ready to face trial.

Accordingly, the present petition is disposed of with a

direction that in case, the petitioner surrenders before the trial Court,

he shall be released on bail subject to the satisfaction of the said

Court. The trial Court is further directed to conclude the trial against

the petitioner expeditiously.

(SABINA)
JUDGE

May 07, 2009
anita