2001 INSC 0333 SUPREME COURT OF INDIA Ram Narain Vs. Murat Crl.A.No.397 of 2001 (G. B. Pattanaik and U. C. Banerjee JJ.) 30.03.2001 ORDER The Text below is only a summarized version of the order pronounced Civil suit pending before Civil Court. High Court quashed proceedings initiated under Section 3 (i)(v) of Act of 1989 in exercise of power under Section 482 of Criminal Procedure Code. Supreme Court held that when civil suit was pending before Civil Court said stance of High Court to quash Order on ground of erroneous assumption was not proper Order. 1 SpotLaw