Punjab-Haryana High Court
Jarnail Singh vs State Of Punjab And Another on 22 July, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. M-18131 of 2008
Date of decision:- 22.7.2008
Jarnail Singh ...Petitioner.
Versus
State of Punjab and another ...Respondents.
CORAM: HON’BLE MR. JUSTICE RAJESH BINDAL
Present: Mr. Vikas Bahl, Advocate
for the petitioner.
RAJESH BINDAL J.
The quashing of FIR No. 18 dated 5.2.1997 is sought after 11
years of registration of the FIR, which cannot be considered after such
inordinate delay. The trial in fact could not proceed because in 5.6.2004 the
petitioner was declared as proclaimed offender. The challenge to the order
declaring the petitioner as proclaimed offender on 5.6.2004 also cannot be
entertained at this belated stage.
The present petition is dismissed.
July 22, 2008 (RAJESH BINDAL) ritu-II JUDGE