High Court Punjab-Haryana High Court

Anil Kumar vs State Of Punjab & Others on 3 November, 2008

Punjab-Haryana High Court
Anil Kumar vs State Of Punjab & Others on 3 November, 2008
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                  Criminal Miscellaneous No. M-12392 of 2008
                              Date of Decision: November 03, 2008


Anil Kumar
                                                      .....PETITIONER(S)

                               VERSUS


State of Punjab & Others
                                                    .....RESPONDENT(S)
                           .      .      .


CORAM:          HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -      Mr. S.K. Singla, Advocate, for the
                petitioner.

                Mr.   H.S.  Brar,              Deputy        Advocate
                General, Punjab.

                Mr. Kuldip Sanwal, Advocate,                           for
                respondent Nos.3 to 6.


                           .      .      .

AJAI LAMBA, J (Oral)

                This     petition        has     been       filed      under

Section   482   Cr.P.C.    for        quashing      FIR     No.57      dated

15.9.2006    (Annexure     P-1)       lodged    for     commission           of

offence under Section(s) 420, 406, 120-B IPC, Police

Station, Tripuri, District Patiala.

Learned counsel for the petitioner

contends that co-accused of the petitioner in the FIR

mentioned above approached this Court by way of

filing Criminal Miscellaneous No.M-4046 of 2008

titled ‘Megh Raj Vs. State of Punjab & Others’. The

petition has been allowed vide Order Annexure P-3
Crl. Misc. No. M-12392 of 2008 [2]

passed on 28.4.2008.

Learned counsel for respondent Nos.3 to

6 as also counsel for the respondent-State have not

been able to dispute the fact that the case on behalf

of the co-accused has been allowed vide Order

Annexure P-3.

I have considered the contentions of

the learned counsel for the petitioner to the effect

that a complaint for commission of offence under

Section 138 of the Negotiable Instruments Act, 1881

has been filed against Devinder Pal.

Learned counsel for the respondent-

State has however pointed out that the petitioner is

involved alongwith other co-accused in taking money

from 5-6 persons. A sum of Rs.11 lac was taken by way

of deceit. It has also been pointed out that the

petitioner earlier applied for similar relief by way

of filing Criminal Miscellaneous No.M-7844 of 2007

which has been dismissed.

In view of the fact that the petitioner

had earlier approached this Court for similar relief,

this petition is dismissed.



                                                           (AJAI LAMBA)
November 03, 2008                                             JUDGE
avin