IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Criminal Misc.-M No.21819 of 2008
Date of Decision: August 27, 2008
Karaj Singh
...Petitioner
VERSUS
State of Punjab & another
...Respondents
CORAM: HON'BLE MR.JUSTICE RANJIT SINGH
1. Whether Reporters of local papers may be allowed to see the
judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?
Present: Mr.Hemant Saini, Advocate,
for the petitioner.
*****
RANJIT SINGH, J.
The prayer made in the present petition is for quashing of
FIR No.428 dated 14.12.2006, registered against the petitioner for
offences under Sections 420 and 120-B IPC at Police Station Civil
Lines, Amritsar.
The primary grievance of the petitioner is that the
allegations made in the FIR would constitute civil liability which is
being cloaked as a criminal proceedings and hence the prayer for
quashing the FIR.
Criminal Misc.-M No.21819 of 2008 :2:
The petitioner, who is a general power of attorney holder
of the complainant, had sold a plot measuring 100 sq.yards on the
basis of this power of attorney in his favour. The complainant had
lodged the FIR against the petitioner with the allegation that he is
close friend of her son and so was being treated almost like a son.
The complainant, being a heart patient, had given this power of
attorney to the petitioner as she was unable to look after the plot
standing in her name. She claims that power of attorney was given
only for looking after the plot with an understanding that the petitioner
would not sell or mortgage the same. The complainant had come to
know and so had filed the complaint that the petitioner had sold her
plot and had misappropriated the sale consideration. Accordingly, the
FIR was filed.
Mr.Hemant Saini appearing for the petitioner would say
that the petitioner cannot be saddled with criminal liability as
concededly complainant had given him the power of attorney on the
basis of which he had sold the plot. That may be so, but if this power
of attorney was given on some understanding that the petitioner
would not sell the plot or at any rate he would pass on the sale
consideration to the complainant after the sale, then it may give rise
to some criminal liability. All these matters would be appropriately
considered by the trial court and it would not be proper for this court
to quash the FIR only on this ground as urged in the petition.
The present petition is accordingly dismissed in limine.
August 27, 2008 ( RANJIT SINGH ) ramesh JUDGE