PUNJAB AND HARYANA HIGH COURT Jangir Singh Vs State Of Punjab (Viney Mittal, J. ) 23.09.2002 JUDGEMENT Viney Mittal, J. ( 1. ) THE present petition under Section 482 Cr.P.C. has been filed by the petitioners Jangir Singh and Amarjeet Singh for quashing of the FIR No. 61 dated April 7, 1997 filed under Sections 420/467 and 468 IPC registered at Police Station Barnala. A copy of the aforesaid FIR has been appended as Annexure P-1 with the petition. ( 2. ) SUKHDEV Singh, who ultimately got himself impleaded as respondent No. 2 in the present petition had submitted an application to the Director General of Police, Chandigarh lodging a complaint against Jangir Singh and Amarjeet Singh (Present petitioners). In the aforesaid application, it was submitted that Sukhdev Singh was owner of a house constructed on the land measuring 1 Kanala 13 marlas. Sukhdev Singh stated that he had constructed the building on that land by spending a huge amount. It was alleged that Jangir Singh and Amarjeet Singh had illegally got into the possession and in order to mis- appropriate that property, had forged the signatures of the father of Sukhdev Singh namely Naginder Singh. It was maintained by Sukhdev Singh that signatures of Naginder Singh were forged. On the basis of these allegations of cheating and forgery, FIR No. 61 as aforesaid was registered. The parties are near relations, Jangir Singh petitioner No. 1 is son of Khehar Singh, whereas petitioner No. 2 Amarjeet Singh is son of Jangir Singh. Similarly, Sukhdev Singh and Ajmer Singh - respondents No. 2 and 3 are sons of Naginder Singh, who is son of Khehar Singh. ;