High Court Punjab-Haryana High Court

Gurcharan Singh vs State Of Punjab on 20 October, 2009

Punjab-Haryana High Court
Gurcharan Singh vs State Of Punjab on 20 October, 2009
Criminal Misc. No. M-18593 of 2009                 1


IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH

                                Criminal Misc. No. M-18593 of 2009
                                Date of decision: October 20, 2009


Gurcharan Singh                 -Petitioner

            Versus

State of Punjab                 -Respondent
Coram       Hon'ble Mr. Justice Rajan Gupta

Present:    Mr. GL Bajaj, Advocate, for the petitioner.
            Mr. Shilesh Gupta, DAG, Punjab.

Rajan Gupta, J.(Oral)


This is a petition for quashing of FIR No. 12 dated 6-3-1998

under Sections 406/468-A/323 IPC registered against the petitioner at police

station Lohian, District Jalandhar.

Mr. Bajaj submits that co-accused of the petitioner were

acquitted by the trial court in the year 2001. According to him, FIR against

the present petitioner deserves to be quashed in view of acquittal of the co-

accused.

Learned State counsel opposes the prayer made in the petition

on the ground that the petitioner is a proclaimed offender and has never

submitted to the process of law. According to him, the present petition is

misconceived.

Faced with this situation, Mr. Bajaj prays that he may be

permitted to withdraw this petition with liberty to the petitioner to surrender

before the trial court and face trial. He, however, prays that the petitioner

be granted some protection as his absence from the court was totally
Criminal Misc. No. M-18593 of 2009 2

unintentional.

Dismissed as withdrawn.

However, in case the petitioner surrenders before the court

below within six weeks of receipt of a certified copy of this order, the trial

court shall make an endeavour to expedite the trial and conclude the same

preferably within four months thereafter. On his surrender in case the

petitioner applies for bail, the same shall also be decided expeditiously.

Arrest of the petitioner shall, however, remain stayed till

decision of his bail application.

[Rajan Gupta]
Judge
October 20, 2009.

‘ask’