High Court Punjab-Haryana High Court

State Of Punjab vs Pawan Kumar And Others on 4 September, 2009

Punjab-Haryana High Court
State Of Punjab vs Pawan Kumar And Others on 4 September, 2009
                    Crl.A No.373-DBA of 1995(O&M)                       -1-


IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                       Crl.A No.373-DBA of 1995(O&M)

                                DATE OF DECISION: September 4, 2009

STATE OF PUNJAB                                        ...APPELLANT

                                VERSUS

PAWAN KUMAR AND OTHERS                                 ...RESPONDENTS

CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.

HON’BLE MR. JUSTICE MOHINDER PAL.

PRESENT: MR. A.S. GREWAL, ADDL.A.G. PUNJAB
FOR THE APPELLANT.

MR. H.S. GILL, SR.ADVOCATE
WITH MR. G.S. SIDHU, ADVOCATE

MR. H.S. SANGHA, ADVOCATE

MR. VIKRAM CHAUDHARY, ADVOCATE

MR. GULSHAN SHARMA, ADVOCATE
IN CRL.A. NO.366-DBA TO 374-DBA OF 1995.

ASHUTOSH MOHUNTA, J.(ORAL)

The State of Punjab has challenged the judgement dated

26.9.1994, passed by the Judicial Magistrate Ist Class, Abohar vide which

the respondents were acquitted of the charges under Section

420/467/471/120-B IPC.

Counsel for the respondents Mr. H.S. Gill, Sr. Advocate and

Sh. Gulshan Sharma, Advocate have submitted that an appeal on similar

issue and set of facts bearing Crl.A. No.276-DBA of 1995 titled as State of

Punjab vs. Pawan Kumar and others, i.e. between the same parties came up

for hearing before a Division Bench of this Court and the Division Bench
Crl.A No.373-DBA of 1995(O&M) -2-

dismissed the appeal filed by the State of Punjab vide judgement dated

14.2.2007. Copy of the judgement passed by the Division Bench in the

above case has been placed on record. Mr. Gill, further submits that during

the pendency of this appeal, the respondents have entered into a

compromise with the complainant-Bank and they have paid the entire dues

to the Bank. In this regard, compromise dated 2.5.2001 and 26.3.2003, have

already been placed on record in connected Crl.A. No.366-DBA of 1995.

As the facts and the issue involved in the present appeal are

similar to Crl.A.No.276-DBA of 1995 decided on 14.2.2007, therefore, this

appeal is dismissed in same terms and reasons as State of Punjab vs. Pawan

Kumar and others (supra).



                                       (ASHUTOSH MOHUNTA)
                                             JUDGE



September 4, 2009                         (MOHINDER PAL)
Gulati                                       JUDGE