High Court Punjab-Haryana High Court

Amrik Singh And Another vs State Of Punjab And Others on 4 May, 2009

Punjab-Haryana High Court
Amrik Singh And Another vs State Of Punjab And Others on 4 May, 2009
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'