IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CRM M-26034 of 2009
Date of Decision:31.5.2011
Satbir Chawla and another .... Petitioners
Versus
Union Territory of Chandigarh and another .... Respondents
CORAM: Hon'ble Ms. Justice Nirmaljit Kaur
Present: Mr. Devinder Kumar, Advocate for
Mr. P.K. Kukreja, Advocate for the petitioners.
Mr. Rajiv Sharma, Advocate for U.T. Chandigarh.
****
1.Whether Reporters of Local Newspapers may be
allowed to see the judgment?
2.To be referred to the Reporters or not?
3.Whether the judgment should be reported in the
Digest?
NIRMALJIT KAUR, J.(Oral)
The present petition has been filed under Section 482
Cr.P.C. for quashing of FIR No.325 dated 31.7.2006 under Sections
420/467/468/471/474 read with Section 120-B IPC and Section 13.1
(d)(I)(II) and 13.2 of the Prevention of Corruption Act, 1988 registered
at Police Station Sector 17, Chandigarh.
Learned counsel for the petitioner states that FIR in
question qua the co-accused Shiv Shambhu Sharma has already
been quashed vide order dated 5.12.2008 passed in Crl. M.
No.37557-M of 2007 and the case of the petitioner is identical to co-
accused Shiv Shambhu Sharma.
Learned counsel appearing on behalf of the State does
not dispute the aforesaid position.
In view of the admitted position, the present petition is
allowed in same terms as passed in Crl. M. No.37557-M of 2007 and
CRM M-26034 of 2009 -2-
FIR No.325 dated 31.7.2006 under Sections 420/467/468/471/474
read with Section 120-B IPC and Section 13.1 (d)(I)(II) and 13.2 of
the Prevention of Corruption Act, 1988 registered at Police Station
Sector 17, Chandigarh. and all subsequent proceedings arising
therefrom are hereby quashed.
31.5.2011 ( NIRMALJIT KAUR ) rajeev JUDGE