High Court Punjab-Haryana High Court

Ram Murti Sharma And Another vs State Of Punjab And Another on 14 October, 2009

Punjab-Haryana High Court
Ram Murti Sharma And Another vs State Of Punjab And Another on 14 October, 2009
      Criminal Misc. No. M-25647 of 2009                                       (1)

              In the High Court of Punjab & Haryana at Chandigarh

                            Criminal Misc. No. M-25647 of 2009 (O&M)

                                           Date of decision : 14.10.2009

Ram Murti Sharma and another                                   ..... Petitioners
                                           vs
State of Punjab and another                                    ..... Respondents

Coram: Hon’ble Mr. Justice Rajesh Bindal

Present: Mr. Gautam Dutt, Advocate, for the petitioners.

Mr. Mehar Deep Singh, Deputy Advocate General, Punjab.

Rajesh Bindal J.

On 6.10.2009, the following order was passed:-

“On oral request of counsel for the State, Post
Master, Post Office, Mukerian, where the alleged offence
of fraud has been committed is impleaded as respondent
no. 2 in the petition. Office to carry out the necessary
memo of parties.

Notice of the petition be issued to the newly added
respondent no. 2. The Investigating Officer who is present
in person will inform him about the date fixed in the
present case.

Learned counsel for the State further pointed out
that the petitioners had sold their house located in Ward
No. 4, Fattuwal Road, Mukerian, on 24.2.2009 but still in
the present petition and the affidavit filed, the same
address is being given. A perusal of the order passed by
the court below also shows that the petitioners have
mentioned their address as Ward No. 4, Fattuwal Road,
Mukerian, which house they had already been sold on
24.2.2009.

Learned counsel for the petitioners seeks time to
verify this fact.

Adjourned to 14.10.2009.”

Learned counsel for the petitioners stated that the facts as were
pointed by the learned State counsel as have been noticed above are correct where
Criminal Misc. No. M-25647 of 2009 (2)

the petitioners had sold their house on 24.2.2009 and still the same address was
mentioned in the petition as well as the in affidavit.

Considering the conduct of the petitioners, this court will not
interfere in the present petition. Dismissed.

14.10.2009                                               ( Rajesh Bindal)
vs.                                                            Judge