IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
****
Crl. Misc. No.28434 of 2009 and
CRM-M-15409 of 2009
DATE OF DECISION: 26.08.2009
****
Manjit Saini . . . . Petitioner
VS.
State of Punjab & Others . . . . Respondents
****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
****
Present: None for the petitioner.
Mr.K.D. Sachdeva, Addl. A.G. Punjab
for the respondent/State.
Mr.Surender Dhull, Advocate for the complainant.
****
RAKESH KUMAR JAIN J.(ORAL)
Crl. Misc. No.28434 of 2009
Allowed as prayed for.
CRM-M-15409 of 2009
Learned counsel for the State has submitted that in the
present case the petitioner has prayed for directing the official
respondents to give an advance notice of two weeks, in case of
registration of any FIR at the behest of respondent No.3 (wife). He
further submits that this petition has become infructuous because the
case has already been registered vide FIR No.164 dated 23.4.2009 under
Sections 406, 498-A IPC at Police Station Mohali, District SAS Nagar, in
which the petitioner has already filed CRM No.14088 of 2009 for
anticipatory bail.
In view of the above, the present petition has become
infructuous.
Dismissed as infructuous.
(RAKESH KUMAR JAIN)
AUGUST 26, 2009 JUDGE
vivek