IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. M-8744 of 2008
Date of decision: 12th January, 2009
Swaran Sayal and others
... Petitioners
Versus
Kashmir Singh
... Respondent
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA
Present: None for the petitioners.
Mr. Jasjit Singh, Advocate for the respondent.
KANWALJIT SINGH AHLUWALIA, J. (ORAL)
Disputed questions of fact are involved. Whether the petitioners
have been falsely implicated or not, can only be determined, after the
evidence is led by them in support of the averments made in the present
quashing petition.
Therefore, no ground is made out for quashing the complaint
(Annexure P-1) and the summoning order (Annexure P-2), while exercising
jurisdiction under Section 482 Cr.P.C. However, taking into consideration
the fact that the complaint was instituted in year 2006, personal appearance
of the petitioners, before the trial Court, is exempted, subject to their filing
an undertaking that they shall cause their appearance as and when required
by the trial Court. They shall also file an undertaking that the evidence, if
any, recorded in their absence but in the presence of their counsel, shall be
binding upon them. The trial Court may incorporate any other conditions in
the undertaking to be submitted by the accused.
With these observations, present petition is disposed off.
[KANWALJIT SINGH AHLUWALIA]
JUDGE
January 12, 2009
rps