High Court Punjab-Haryana High Court

State Of Punjab vs Rajinder Gulcha And Others on 4 September, 2009

Punjab-Haryana High Court
State Of Punjab vs Rajinder Gulcha And Others on 4 September, 2009
                    Crl.A No.376-DBA of 1995(O&M)                       -1-


IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                       Crl.A No.376-DBA of 1995(O&M)

                                DATE OF DECISION: September 4, 2009

STATE OF PUNJAB                                        ...APPELLANT

                                VERSUS

RAJINDER GULCHA 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

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 has

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 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.
Crl.A No.376-DBA of 1995(O&M) -2-

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