High Court Punjab-Haryana High Court

Amarjit Singh Manocha And Others vs State Of Punjab on 10 March, 2009

Punjab-Haryana High Court
Amarjit Singh Manocha And Others vs State Of Punjab on 10 March, 2009
Crl.Misc.No.M-32931 of 2008                                     [1]

IN THE HIGH COURT              OF PUNJAB        AND HARYANA AT
                              CHANDIGARH.



                               Criminal Misc. No. M-32931 of 2008

                               Date of Decision: 10 - 3 - 2009



Amarjit Singh Manocha and others                       .....Petitioners


                               v.

State of Punjab                                        .....Respondent



CORAM: HON'BLE MR.JUSTICE KANWALJIT SINGH AHLUWALIA

                               ***

Present:    Mr.Kuldip Sanwal, Advocate
            for the petitioners.

            Mr.Mehardeep Singh, AAG, Punjab.

            Mr.H.S.Dhindsa, Advocate
            for the complainant.


                               ***


KANWALJIT SINGH AHLUWALIA, J. (ORAL)

The present petition has been filed under Section 482 Cr.P.C.

seeking quashing of FIR No.36 dated 22.4.2008 registered at Police Station

Sudhar, District Ludhiana under Sections 420, 406, 498-A IPC.

It is a case of Non Resident Indian marriage. It is stated that

complainant Nirlep Kaur was married with Gurpreet Singh Manocha.

Nirlep Kaur came to India from Canada in November, 2006 for solemnizing

marriage with Gurpreet Singh Manocha petitioner No.5. The marriage was
Crl.Misc.No.M-32931 of 2008 [2]

solemnized on 11.3.2007. Thereafter, Nirlep Kaur left India for Canada on

24.3.2007. She sponsored immigration of Gurpreet Singh Manocha to

Canada and Gurpreet Sigh Manocha left India on 22.2.2008. At Canada

differences between husband and wife cropped up.

Counsel for the petitioners submit that petitioners No.4 and 5

were abroad when they were declared proclaimed offenders without

effecting service upon them. Counsel for the petitioners state that

petitioners are ready and willing to face the trial. It is submitted that false

allegations have been levelled only to harass the petitioners. It has been

further submitted that marriage was solemnized on 11.3.2007 and aggrieved

wife left India on 24.3.2007. Her stay in India was less than 14 days and

allegations for demand of dowry and causing cruelty pertain to these 14

days.

Counsel for the petitioners further submit that petitioners No.1

to 3 shall cause appearance before the trial Court and their personal

appearance before the trial Court be exempted. It is further submitted that

every endeavor will be made that petitioner No.4 – Ramanpreet Kaur appear

before the trial Court on or before 30.5.2009. In case petitioner No.4 –

Ramanpreet Kaur fail to appear before the trial Court on or before

30.5.2009, the present petition qua her shall be deemed to have been

dismissed and the proceedings whereby she was declared proclaimed

offender shall remain in force. Personal appearance of petitioners No.1 to 3

is exempted subject to their furnishing an undertaking that they shall cause

appearance as and when required by the trial Court. They shall also file an

undertaking that the evidence, if any, recorded in their absence but in the

presence of their counsel shall be binding upon them. The trial Court may
Crl.Misc.No.M-32931 of 2008 [3]

also incorporate any other condition in the undertaking to be submitted by

the accused.

Petition is disposed off.

( KANWALJIT SINGH AHLUWALIA )
March 10, 2008. JUDGE

RC