IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
Criminal Revision 460 of 2007
DATE OF DECISION : OCTOBER 16, 2008
ROSHAN LAL & ORS. ....... PETITIONER(S)
VERSUS
STATE OF PUNJAB .... RESPONDENT(S)
CORAM : HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: Ms. GK Hundal, Advocate, for the petitioner(s).
Mr. HS Brar, DAG, Punjab.
This petition
AJAI LAMBA, J. (Oral)
This petition is directed against order framing charge dated
25.1.2007.
Learned counsel for the respondent-State has pointed that
petitioner No.2 had to be declared a Proclaimed Offender and, therefore,
petitioner No.2, who has not submitted to the process of court, is not
entitled to any relief.
Learned counsel for the respondent-State has also pointed out
that two prosecution witnesses have already been examined. The order
framing charge was not challenged before the court of Sessions. The
petition (CRM 283-M of 2007) for quashing of the FIR in the context of
which the charges have been framed, was filed by the petitioners. The
same has been withdrawn with liberty to take all the pleas taken before the
Criminal Revision 460 of 2007 2
trial Court, during the course of trial.
Having regard to the fact that Kanta Rani (petitioner No.2) is
a Proclaimed Offender and in deference to the process of court has not
submitted to the process and two prosecution witnesses have already been
examined, no ground for interference at this stage is made out.
The petition is dismissed.
October 16, 2008 ( AJAI LAMBA ) Kang JUDGE