Sunday, 31, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rohtash Tomar vs State
2019 Latest Caselaw 44 Del

Citation : 2019 Latest Caselaw 44 Del
Judgement Date : 7 January, 2019

Delhi High Court
Rohtash Tomar vs State on 7 January, 2019
*      IN THE HIGH COURT OF DELHI AT NEW DELHI
                            Date of Order: January 07, 2019
+      CRL.M.C. 2/2019
       ROHTASH TOMAR                                     ..... Petitioner
                          Through:     Mr. Jaideep Malik, Advocate


                          Versus
       STATE                                           ..... Respondent
                          Through: Ms. Aasha Tiwari, Additional
                          Public Prosecutor for respondent-State with SI
                          Prem Yadav
       CORAM:
       HON'BLE MR. JUSTICE SUNIL GAUR

                          ORDER

(ORAL)

Crl.M.A. 11/2019 (u/S 482 Cr.P.C.) Allowed subject to all just exceptions. CRL.M.C. 10/2019 & Crl.M.A. 10/2019 (for stay)

Quashing of FIR No.673/2015, under Sections 186/353/225/34 IPC, registered at police station Nangloi, Delhi is sought on the ground that without sanction under Section 195 Cr.P.C, charge under Section 224 of IPC cannot be framed. To submit so, reliance is placed upon decisions of Coordinate Bench of this Court in Gurinder Singh Vs. State of Delhi 1996 LawSuit (Del) 463 and Sushil Sharma & Anr. Vs. State & Anr. 2015 SCC OnLine Del 7655.

Upon hearing and on perusal of charge and decisions cited, I find that the allegation against petitioner for the offences under Section 186

and 224 of IPC are not interwoven and so, reliance placed upon decisions in Gurinder Singh and Sushil Sharma (Supra) is of no avail. The concurrent findings of the courts below do not suffer from any illegality or infirmity. In the considered opinion of this Court, no case is made out for invoking extra-ordinary inherent jurisdiction under Section 482 Cr.P.C. to interfere with the impugned orders.

This petition and application are accordingly dismissed.

(SUNIL GAUR) JUDGE JANUARY 07, 2019 r

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter