Punjab-Haryana High Court
Harjinder Singh & Others vs State Of Punjab & Others on 17 November, 2008
IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Criminal Miscellaneous No. M-5438 of 2008
Date of Decision: November 17, 2008
Harjinder Singh & Others
.....PETITIONER(S)
VERSUS
State of Punjab & Others
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. Sachin Jain, Advocate, for the
petitioners.
Mr. H.S. Brar, Deputy Advocate
General, Punjab.
Mr. Jagdeep Lohan, Advocate, for
Mr. R.M. Singh, Advocate, for
respondent Nos.3 to 5.
. . .
AJAI LAMBA, J (Oral)
This petition under Section 482 Cr.P.C.
seeks quashing of complaint, Annexure P-8.
Learned counsel for the petitioners
contends that similar earlier complaints were made,
however, finding no truth in the allegations, the
same were dismissed. The complaint has been initiated
only to harass the petitioner.
On a pointed query of the Court,
learned counsel for the petitioners has not been able
to show whether cognizance of the complaint has been
taken or not. No order that would affect the rights
Crl. Misc. No. M-5438 of 2008 [2]
of the petitioner adversely has been placed on
record.
No cause of action arises in this
petition.
The petition is accordingly dismissed.
(AJAI LAMBA)
November 17, 2008 JUDGE
avin