High Court Punjab-Haryana High Court

Lalita Rani vs State Of Haryana And Another on 21 April, 2009

Punjab-Haryana High Court
Lalita Rani vs State Of Haryana And Another on 21 April, 2009
Criminal Misc. No. M-47587 of 2007                                     1




      In the High Court of Punjab and Haryana, at Chandigarh.


                   Criminal Misc. No. M-47587 of 2007

                      Date of Decision: 21.4.2009


Lalita Rani
                                                              ...Petitioner
                                  Versus
State of Haryana and Another
                                                           ...Respondents


CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.


Present: Mr. Hemant Bassi, Advocate
         for the petitioner.

           Mr. S.S. Mor, Senior Deputy Advocate
           General, Haryana, for the State.

Kanwaljit Singh Ahluwalia, J. (Oral)

The present petition has been filed under Section 482 Cr.P.C.

praying that FIR No. 218 dated 30.5.2007 registered at Police Station

Civil Lines, District Karnal, under Sections 406, 498-A & 506 IPC, be

quashed.

Petitioner is stated to be sister of the husband of complainant.

It is further stated that she is having separate residence. In the FIR

specific allegations have been levelled against her.

Counsel for the State has submitted that in the present case,

report under Section 173 Cr.P.C. has been filed and case is fixed for

framing of charge on 9.5.2009. Counsel for the State has relied upon

para 2 of the preliminary submissions and has submitted that there are
Criminal Misc. No. M-47587 of 2007 2

specific allegations against the petitioner.

In view of this, counsel for the petitioner pays that he be

permitted to withdraw the present petition to raise all arguments before

the trial Court at appropriate stage.

As prayed, the present petition is dismissed as withdrawn with

liberty aforesaid.

Counsel for the petitioner further submits that petitioner was

married prior to the marriage of her brother with the complainant and

she is having two children and is having separate residence. It is further

submitted that she is employed as a Teacher in the Government Senior

Secondary School. Counsel further submits that taking these facts into

consideration, personal appearance of the petitioner be exempted

before the trial Court.

I find merit in this contention of counsel for the petitioner.

Accordingly, personal appearance of the petitioner is

exempted before the trial Court subject to filing an undertaking that she

shall cause appearance as and when required and the evidence

recorded in her absence but in the presence of her counsel shall be

binding upon her. Trial Court may also specify any other condition in the

undertaking to be furnished by the petitioner. On the furnishing of

undertaking, the personal appearance of petitioner shall stand

exempted.

(Kanwaljit Singh Ahluwalia)
Judge
April 21, 2009
“DK”