Crl. Misc No. M-28331 of 2008 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-28331 of 2008
Date of decision: 06.01.2009
Head Constable Gurdev Singh
....Petitioner
V/s
State of Haryana and Others
....Respondents.
CORAM:HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Harnek Singh, Advocate
for the petitioner.
Mr. Tarun Aggarwal, Sr. DAG Haryana
for the respondent-State.
Mr. Krishan Singh, Advocate
for the respondent No. 3.
RAJAN GUPTA J.
An FIR was registered on the complaint of Sheo Ram under
Sections 148,149,447 and 506 IPC. Pursuant to the FIR registered under
the aforesaid sections on 26.04.2006, an investigation was carried out by the
police. The petitioner has approached this Court after lapse of two years
with the prayer for quashing of the FIR. The only ground agitated by the
counsel for the petitioner is that prior sanction for prosecution of the
petitioner was not sought from the competent authority, he being a
Government servant. On the other hand, counsel for the State contends that
charges in this case has already been framed and the case is fixed for
evidence. According to the counsel for the respondent, no prior sanction for
prosecuting the petitioner was required as offences were not committed by
him while discharging his official duty as Public Servant.
Crl. Misc No. M-28331 of 2008 2
I am of the considered view, that it is not a fit case to exercise
powers under Section 482 Cr.P.C. The factual issue involved cannot be
gone into at this stage by invoking inherent jurisdiction. As regards the
question of sanction, the petitioner is at liberty to raise all such contentions
before the trial Court at an appropriate stage.
The petition is hereby dismissed.
06.01.2009 (RAJAN GUPTA) Ajay JUDGE