High Court Punjab-Haryana High Court

Sucha Singh vs State Of Punjab on 2 November, 2011

Punjab-Haryana High Court
Sucha Singh vs State Of Punjab on 2 November, 2011
         IN THE    HIGH COURT         OF PUNJAB AND            HARYANA
                           AT         CHANDIGARH

                             Crl. Misc. No. M-21407 of 2005

Sucha Singh                                                   .....Petitioner
                             VERSUS

State of Punjab                                           ....Respondent


CORAM:- HON'BLE MR.JUSTICE RANJIT SINGH

PRESENT:             Mr. BR Mahajan, Advocate
                     for the petitioner.

                     Mr. Gaurav Garg Dhuriwala, DAG, Punjab
                     for the State.

                                   ****

RANJIT SINGH, J.

The petitioner has filed this petition for quashing of FIR

No.27, dated 22.2.1995, registered at Police Station Kharar, under Sections

419/420/467/468/471/120-B IPC and Sections 13(1) (d) & 13(2) of the

Prevention of Corruption Act 1988.

While issuing notice of motion, this Court had directed the

trial Court that no final order be pronounced. The petition was admitted on

9.12.2005 and at that stage, it was directed that the petitioner will be granted

exemption from personal appearance on appropriate conditions on an

application being filed.

As per the counsel for the petitioner, the trial Court has,

accordingly, recorded all the evidence, but has not pronounced the final order

because of the interim order passed by this Court. Since the recording of

evidence is already over, no case for considering the quashing of FIR at this

stage would be made out. Since the evidence has already been concluded, the

trial Court would consider and pass the final order as early as possible and

pronounce the final order.

The petition is, accordingly, disposed of with the above

direction.

November 2, 2011                                     ( RANJIT SINGH )
monika                                                    JUDGE