High Court Punjab-Haryana High Court

Rajinder Kumar And Others vs State Of Punjab And Others on 11 November, 2008

Punjab-Haryana High Court
Rajinder Kumar And Others vs State Of Punjab And Others on 11 November, 2008
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                                  Crl. Misc. No. M- 29385 of 2008

                             Date of Decision: November 11, 2008

Rajinder Kumar and others                          ... Petitioners

                   Versus

State of Punjab and others                       ... Respondents

CORAM:      HON'BLE MR. JUSTICE S.D. ANAND.

Present:    Mr. Vikas Bahl, Advocate,
            for the petitioners.

S.D. Anand, J.

Crl. Misc. No.51608 of 2008

Allowed, as prayed for.

Crl. Misc. No. M-29385 of 2008

The learned counsel for the petitioners states that he
would be content and interests of justice would be served if an
order akin to the one passed by a Coordinate Bench of this Court
(H.S. Bhalla, J.) under similar circumstances in Crl. Misc. No.
49795-M of 2007 is passed.

This petition is disposed of with the direction to the
respondents that in the event of arrest of the petitioners, a three
days’ notice well in advance in writing shall be served upon the
petitioners by the respondents in a case to be registered against
them under Sections 406, 498-A and 120-B of the Indian Penal
Code at the instance of respondent no.6 – Meenakshi wife of
petitioner no.1.

November 11, 2008                                  ( S.D. Anand )
vkd                                                       Judge