Punjab-Haryana High Court
Harbhagwan Dass vs State Of Punjab on 29 January, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
Crl. Misc. No.58571-M of 2005
Date of decision : 29-01-2009
Harbhagwan Dass
....Petitioner
VERSUS
State of Punjab
....Respondent
CORAM:- HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA
Present: Mr. Vivek Rattan, Advocate,
for the petitioner.
Mr. Anter Singh Brar, DAG, Punjab.
KANWALJIT SINGH AHLUWALIA, J. (Oral)
A written statetment has been filed by the State in which it is
mentioned that the trial Court found, no offence u/s 467/468/471 IPC is
made out. However, petitoner was charged for an offence u/s 420 IPC on
30-05-2006. Counsel for the State submit that four witnesses have been
recorded.
Trial is in progress. No ground is made out to entertain the
present petition u/s 482 Cr.P.C. seeking quashing of FIR No.207 dated
30-06-2004 registered at PS Dhuri, Distt. Sangrur u/s 420/467/468/471
IPC.
Dismissed.
(KANWALJIT SINGH AHLUWALIA)
29-1-2009 JUDGE
manju