IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. M-29033 of 2009 (O/M).
Date of Decision : November 16, 2009.
Nachhattar Singh and another
...... Petitioner(s).
Versus.
State of Punjab
..... Respondent(s).
CORAM: HON’BLE MR. JUSTICE AUGUSTINE GEORGE MASIH.
Present:- Mr. C.M. Munjal, Advocate,
for the petitioner(s).
Dr. U.S. Dhaliwal, Additional Advocate General, Punjab,
for respondent-State.
Mr. Munish Kapila, Advocate,
for the complainant.
AUGUSTINE GEORGE MASIH, J. (ORAL).
Counsel for the petitioners submits that at the time of
registration of power of attorney, the power of attorney was prepared in the
presence of the complainant himself and now he has backed out from the said
power of attorney. He contends that the fake power of attorney, as has been
alleged, is not correct. Rather the documents, on the basis of which the
power of attorney was registered, clearly spell out the presence of the
complainant before the Sub Registrar.
On the other hand, counsel for respondent-State has placed on
record voter identity card of the complainant as also photocopy of ration
card. I have also seen the photocopy of the original power of attorney. The
photograph does not tally. Counsel for respondent-State submits that the
complainant is a well educated man and he always signs the document,
Criminal Misc. No. M- 29033 of 2009. -2-
whereas thumb impression has been put on the power of attorney, which has
been placed on record as Annexure-P-1.
The contentions as prayed by counsel for the petitioners is
clearly borne out from the voter identity card as also the ration card. The
photograph does not tally with that of power of attorney. The documents,
therefore, cannot be said to be a genuine power of attorney as of now.
Keeping in view the above, prayer in the present petition, cannot be granted
and is accordingly dismissed.
(AUGUSTINE GEORGE MASIH)
JUDGE
November 16, 2009.
sjks.