High Court Punjab-Haryana High Court

Ashutosh Goel And Another vs Sushil Kumar on 11 February, 2009

Punjab-Haryana High Court
Ashutosh Goel And Another vs Sushil Kumar on 11 February, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                              Crl.M. No. M-3950 of 2009
                              Date of decision : 11.2.2009.

                             ...

    Ashutosh Goel and another
                                               ................ Petitioners

                             vs.

    Sushil Kumar
                                               .................Respondent



    Coram: Hon'ble Mr. Justice K.C. Puri



    Present: Sh. V.B. Aggarwal, Advocate
             for the petitioners.
                 ...


    K.C. Puri, J. (Oral)

The petitioners have filed this petition under Section 482

Cr.P.C. for quashing of complaint dated 11.9.2004 (Annexure P-1) as

well as, summoning order dated 28.5.2005 (Annexure P-2) passed by

Judicial Magistrate Ist Class, Jagadhri.

One Sushil Kumar filed a complaint against the present

petitioners with the allegation that he is owner of the property and the

present petitioners have sold that property in favour of Pankaj Saini

and Ram Saran and Jagjeevan Ram appeared as marginal witnesses.

Admittedly, petitioners have the remedy of filing a revision

and they have not availed that remedy.

Learned counsel for the petitioners has submitted that prima

facie no offence under Section 420 IPC is made out. He has submitted

that cheating was not against the complainant.
Crl.M. No. M-3950 of 2009 -2-

It is not disputed during the course of arguments that Sushil

Kumar is in possession. The counsel for the petitioners has submitted

that the ancestors of petitioners were the owners and they have

inherited the property.

This disputed question of fact cannot be adjudicated in the

proceedings under Section 482 Cr.P.C. Moreover, the petitioners

have remedy of filing a revision.

So, no ground for interference is made out.

The petition stands dismissed.

However, if any application for exemption is filed before the

trial Court, that shall be decided within 15 days.

( K.C. Puri )
11.2.2009. Judge
chug