IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Criminal Miscellaneous No.M-49337 of 2008
Date of Decision: August 05, 2008
Narinder Kumar & Others
.....PETITIONER(S)
VERSUS
State of Punjab & Another
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. Amit, Advocate, for Mr. Vikas
Bahl, Advocate, for the
petitioners.
Mr. Kamaldeep Singh Sidhu, Deputy
Advocate General, Punjab.
Mr. Balram Singh, Advocate, for
respondent No.2.
. . .
AJAI LAMBA, J (Oral)
The petition has been filed under Section
482 Cr.P.C. for quashing FIR No.42 dated 21.4.2007
lodged for commission of offences under Sections 323,
324, 326, 452 and 34 IPC with Police Station, Behram,
District Nawanshahar (Annexure P-2).
Learned counsel for respondent No.2 has
pointed out that charge has already been framed on
21.4.2008. The Trial Court having formulated an opinion
that prima facie offences have been committed, the
Crl. Misc. No.M-49337 of 2008 [2]
jurisdiction under Section 482 Cr.P.C. ought not be
invoked.
Having regard to the stage of the case
that charge having already been framed, this petition
is dismissed.
The petitioners, however, would have
alternate remedy at various stages of trial.
(AJAI LAMBA)
August 05, 2008 JUDGE
avin