High Court Punjab-Haryana High Court

Bohar Singh And Others vs State Of Punjab And Others on 14 May, 2009

Punjab-Haryana High Court
Bohar Singh And Others vs State Of Punjab And Others on 14 May, 2009
               Crl.M. No. M-13181 of 2009                  -1-



IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                                Crl.M. No. M-13181 of 2009
                                Date of decision : 14.5.2009.

                              ...

    Bohar Singh and others
                                              ................ Petitioners

                               vs.

    State of Punjab and others
                                             .................Respondents



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



    Present: Sh. Vikram Bali, Advocate
             for the petitioners.
                 ...


    K.C. Puri, J. (Oral)

From the perusal of the file, it is revealed that whole of the

consideration amount has been received and Power of Attorney was

also executed. Inspite of that petitioners are out to execute the sale

deed in favour of others.

Counsel for the petitioners has relied upon the authority

reported as Arun Kumar and another vs. State of Punjab and

another 2006 (3) R.C.R. (Criminal) 793 and on the strength of the

same has submitted that liability, if any, is of civil nature.

I have considered the said submission and have also gone

through the record of the case.

From the perusal of the authority, it is revealed that only an
Crl.M. No. M-13181 of 2009 -2-

amount of Rs.6 lacs was given as advance out of total consideration

of Rs.23,95,000/- in that case. However, in the present case, whole of

the consideration has been received and even Power of Attorney has

also been executed.

So, no ground for interference under Section 482 Cr.P.C. is

made out.

Consequently, the petition stands dismissed.

( K.C. Puri )
14.5.2009. Judge
chugh