IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Criminal Misc. No. 12077 of 2009 (O&M)
Date of decision : May 04, 2009
Amrik Singh and another
....Petitioners
versus
State of Punjab and others
....Respondents
Coram: Hon'ble Mr. Justice Pritam Pal
Present : Mr. Rakesh Kumar, Advocate for the petitioners
Pritam Pal,J. (Oral)
Petitioners have filed this petition under section 482 of the
Code of Criminal Procedure for directing respondent nos. 2 to 3a to submit
the final report in case FIR No. 109 dated 23.9.2008 under sections 420,
406, 465, 468, 471 IPC, registered at Police Station Division No. 7,
Jalandhar.
Learned counsel for the petitioners contends that both the
petitioners namely Amrik Singh and Sukhwant Singh are NRIs as they are
residing in United Kingdom. Originally, they belong to village Mithapur
Tehsil and District Jalandhar. In their absence, their immovable property
situated at aforesaid village Mithapur has been disposed of fraudulently by
private respondent nos. 4 to 7. In that regard a criminal case was got
registered vide aforesaid FIR. He further submits that investigation of this
case has not been completed by the police for the reasons best known to it.
Criminal Misc. No. 12077 of 2009 (O&M) -2-
Notice of motion to respondent Nos. 1 to 3a only.
On the asking of the Court, Mr. Vishal Munjal, DAG Punjab
accepts notice on behalf of aforesaid respondents. Copy of the petition has
been given to the learned State counsel.
After hearing the learned counsel for the parties and going
through the material placed on the file, this petition is disposed of with a
direction that the investigation of the aforesaid case shall be completed
within one month and thereafter, report under section 173 Cr.P.C. be
submitted before the competent court of law for disposal, in accordance
with law.
( Pritam Pal )
May 04, 2009 Judge
'dalbir'