CRM No. M-637 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-637 of 2009
Date of decision: 4.2.2009
Boor Singh ...Petitioner
Versus
The State of Punjab ...Respondents
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. O.P. Arora, Advocate, for the petitioner.
Rajan Gupta, J.
This is a petition under Section 482 Cr.P.C. for quashing
the FIR No.395 dated 20th November, 2008, under Sections 420, 467,
468, 471, 120-B IPC, registered at Police Station Sadar, Fazilka.
Learned counsel for the petitioner has submitted that Sub
Divisional Magistrate, Fazilka has given him a clean chit as is clear
from a perusal of his report, Annexure P-2. According to the counsel,
despite the report dated 22.2.2008, Annexure P-2, the instant FIR has
been registered against him on the basis of a letter written to Senior
Superintendent of Police/Deputy Commissioner, Ferozepur by the
complainant Balbir Singh. The counsel has further submitted that
Deputy Commissioner has wrongly came to the conclusion that the
petitioner had illegally changed the Girdawari in the name of Sukhdev
Kumar son of Mukand Lal to the extent of 2/3rd share and Darshan
Singh son of Gopal Singh to the extent of 1/3rd share while ownership of
CRM No. M-637 of 2009 2
the land was with the provincial government. According to the counsel,
the petitioner had changed the Girdawari strictly according to the
statement of legal heirs of Gopal Singh as attested by Gurcharan Singh,
the then Lambardar of village Ganj Bakshani.
After hearing the counsel for the petitioner, I am of the
considered view that there is no ground for quashing of the FIR in
question. The allegations levelled in the same are serious in nature.
The factual pleas raised by the petitioner cannot be gone into at this
stage while exercising inherent jurisdiction under Section 482 Cr.P.C.
Essentially, the said pleas of the petitioner can be considered only after
the evidence is led before the trial court. The contention of the
petitioner that FIR could not be registered against him as S.D.M. Fazilka
had given him clean chit vide report, Annexure P-2, is devoid of any
merit and is hereby rejected.
In view of the above, this petition for quashing of FIR is
hereby dismissed. However, nothing observed herein above, shall be
considered to be an opinion on merits of the case.
(RAJAN GUPTA)
JUDGE
February 04, 2009
‘rajpal’