High Court Punjab-Haryana High Court

Mohinder Singh And Others vs State Of Punjab on 5 February, 2009

Punjab-Haryana High Court
Mohinder Singh And Others vs State Of Punjab on 5 February, 2009
Criminal Misc. No. M-23191 of 2004                                    1




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


                  Criminal Misc. No. M-23191 of 2004

                       Date of Decision: 5.2.2009


Mohinder Singh and Others
                                                            ...Petitioners
                                 Versus
State of Punjab
                                                           ...Respondent


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


Present: Mr. Sarabjit Singh, Advocate
         for the petitioners.

          Mr. Mehardeep Singh, Assistant Advocate
          General, Punjab, for the State.


Kanwaljit Singh Ahluwalia, J. (Oral)

Petitioners have preferred the instant petition under Section

482 Cr.P.C. seeking quashing of FIR No. 27 dated 27.3.2004 registered

at Police Station Bholath, District Kapurthala, under Sections 420 & 120-

B IPC.

Counsel for the petitioners contends that allegation in the FIR

is that the petitioners have committed fraud by enrolling minors as voters

in the Electoral Rolls of village Awan Bhike Shah, Tehsil Bholath,

District Kapurthala.

Registration of minor as electoral for purpose of casting a vote

in itself may not constitute offence under Section 420 IPC. It is a moot

point whether offence will fall under the Representation of the People
Criminal Misc. No. M-23191 of 2004 2

Act, 1951 or Section 171D IPC impersonation at elections. Furthermore,

it is also a matter of evidence whether petitioner was accessory in

enrolling minor as voters.

Mr. Mehardeep Singh, learned Assistant Advocate General,

Punjab, on instructions from Angrej Singh, Head Constable, has stated

that the investigation has been concluded and report under Section 173

Cr.P.C. is ready but the same has not been presented as presentation of

report under Section 173 Cr.P.C. was stayed by this Court.

The present petition is disposed off with the direction that the

concerned Court, after hearing the arguments, shall determine as to

what offence is made out in the present case. Petitioner will be at liberty

to assail the order of the Court concerned.

A prayer of the petitioner that no offence under Section 420

IPC is made out, is not accepted, it is for trial Court to determine.

With the observations made above, the present petition is

disposed off.

(Kanwaljit Singh Ahluwalia)
Judge
February 5, 2009
“DK”