2005 INSC 0236 SUPREME COURT OF INDIA Pawan Kumar Bhalotia Vs. State of W.B. Crl.A.No.360 of 2005 (K.G.Balakrishnan and Tarun Chatterjee JJ.) 28.02.2005 JUDGMENT Tarun Chatterjee, J. 1. Leave granted. 2. Heard appellant's counsel and counsel for the respondent. 3. In view of the disposal of of Criminal Appeal No. 359 of 2005 arising out of SLP (Crl) No. 3254/2004, the reasons given in the judgment equally applies to the appellant Pawan Kumar Bhalotia. We quash the criminal proceedings initiated against the appellant and accordingly allow the appeal. 1 SpotLaw