High Court Punjab-Haryana High Court

Sunil Joshi vs State Of Haryana And Another on 12 January, 2009

Punjab-Haryana High Court
Sunil Joshi vs State Of Haryana And Another on 12 January, 2009
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH

                    Criminal Misc. No. M-29993 of 2008
                    Date of decision: 12th January, 2009

Sunil Joshi

                                                                 ... Petitioner

                                   Versus

State of Haryana and another
                                                             ... Respondents

CORAM:        HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA


Present:      None for the petitioner.
              Mr. S.S. Mor, Senior DAG Haryana for the State.

KANWALJIT SINGH AHLUWALIA, J. (ORAL)

No body was present on the date, when notice of motion was

issued. Today again, nobody has appeared for the petitioner. Even none

has caused appearance for the complainant.

A version has been set out by the petitioner that there was no

need for issuance of a cheque. Counsel has further relied upon a delivery

slip (Annexure P-2) and has stated in the petition that there was an

agreement that cheque of Rs.2.00 lacs was to be given as security and

after the delivery of goods, same was to be returned.

Disputed questions of fact are involved. No interference is

warranted by this Court while exercising jurisdiction under Section 482

Cr.P.C., as the facts stated in the present petition can only be proved by

the petitioner after he leads evidence in support of the averments made in

the present petition.

With these observations, present petition is disposed off.

[KANWALJIT SINGH AHLUWALIA]
JUDGE
January 12, 2009
rps