High Court Punjab-Haryana High Court

Deep Kalra And Others vs State Of Haryana And Another on 24 February, 2009

Punjab-Haryana High Court
Deep Kalra And Others vs State Of Haryana And Another on 24 February, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH



                          Criminal Misc. -M No. 21424 of 2008 (O&M)
                          Date of decision : February 24, 2009


Deep Kalra and others
                                              ....Petitioners
                          versus

State of Haryana and another
                                              ....Respondents


Coram:       Hon'ble Mr. Justice Pritam Pal


Present :    Mr. Hari Haran, Advocate and
             Mr. Rohit Khanna, Advocate for the petitionerss

             Mr. Vikas Chaudhary, AAG Haryana

             Mr. TS Sangha, Sr. Advocate with
             Mr. JS Lally, Advocate for respondent no. 2


Pritam Pal,J. (Oral)

Petitioners have brought this petition under Section 482 of the

Code of Criminal Procedure for quashing of F.I.R. No. 20 dated 23.1.2008

registered under Sections 420, 465, 506 of the Indian Penal Code at Police

Station Sector-40, Gurgaon and all subsequent proceedings arising

therefrom.

It is stated by learned counsel for the parties that the trial court

is yet to frame the charge in this case and if some force is found in the pleas

raised before the trial court at the time of framing of charge then the trial

court will be at liberty to proceed with the same, in accordance with law.

In this view of the matter, learned counsel for the petitioner

does not press this petition at this stage and submits that he be allowed to
Criminal Misc. -M No. 21424 of 2008 (O&M) -2-

raise all the pleas contained in the present petition before the trial court at

the time of framing the charge. His request appears to be genuine.

In view of the above position, this petition is disposed of with a

direction that the trial court shall look into all the pleas raised before it at

the time of arguments on the point of charge.

In the meantime, personal appearance of the petitioners shall

remain exempted before the trial court, subject to necessary conditions to be

imposed by it for smooth trial of the case.



                                                        ( Pritam Pal )
February 24 2009                                              Judge
  'dalbir'