High Court Punjab-Haryana High Court

Neeraj Kumar vs State Of Punjab on 12 January, 2009

Punjab-Haryana High Court
Neeraj Kumar vs State Of Punjab on 12 January, 2009
          IN THE HIGH COURT OF PUNJAB AND HARYANA
                       AT CHANDIGARH


                               Crl.Misc.No.M-2237 of 2008
                               Date of decision:12.01.2009

Neeraj Kumar                            .....Petitioner

               versus

State of Punjab                         .....Respondent

BEFORE: HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. Mohd. Yousaf, Advocate
for the petitioner.

Mr. Shilesh Gupta, DAG Punjab.

for respondent.

Rajan Gupta, J(Oral)

Petitioner has sought quashing of FIR No. 111,

dated 12.04.2007 registered under Sections 363, 366 of

Indian Penal Code at Police Station Maqsudan, District

Jalandhar. The FIR which was lodged by the father of

Daljeet Kaur alleges that on the intervening night of 10th

and 11th of November, 2007, the complainant along with his

wife Harjinder Kaur and daughter Daljeet Kaur along with

other children was sleeping as usual. At about 5:30 a.m

when the complainant woke up, he saw that his daughter

Daljeet Kaur was missing. The complainant told his wife

that Daljeet kaur was missing. After searching the whole

house complainant could not find his daughter. He reported

the matter to the police, stating that he was quite sure that
Crl.Misc.No.M-2237 of 2008 (2)

Neeraj Kumar, petitioner herein, had taken away the

daughter of the complainant. The complainant also alleged

that his daughter had taken away Rs. 95,000/- and 5 Tolas

of gold.

After completion of investigation the police

presented the challan in the Court of Competent jurisdiction

under Sections 363, 366 of Indian Penal Code. After

presentation of the challan, petitioner preferred present

petition before this Court in which further proceedings

before the trial court were stayed on 4.02.2008. Learned

counsel for the petitioner has submitted that he had married

Daljeet Kaur and they were living happily in his matrimonial

home. Even a female child has been born to them on

10.01.2008.

Learned counsel submits that in facts and

circumstances of the case, no offence under Sections 363

and 366 is made out. He has relied upon the judgment,

reported as Manish Singh vs. State Govt. of Nct & Ors,

2006(1) RCR(Criminal) 653 in support of his

contentions.

On the other hand, learned State counsel submits

that since challan has already been presented, the trial may

be allowed to continue. However, on instructions from Head

Constable, Kulbir Singh who is present in Court he has
Crl.Misc.No.M-2237 of 2008 (3)

fairly admitted that the complainant Daljeet Kaur is living

with the petitioner at present.

After hearing the counsel for the parties, I am of

the considered view that despite the fact that the Daljeet

Kaur was about 17 ½ years of age at the time of alleged

occurrence, she had accompanied the accused of her own

volition. It cannot be said that she was enticed or

kidnapped by the petitioner. Offence under Sections 363,

366 of Indian Penal Code thus, cannot be said to be made

out.

In the facts and circumstances of the case, this

petition is allowed and the FIR in question is quashed.

[RAJAN GUPTA]
JUDGE
12th January, 2009
Skaushik