High Court Punjab-Haryana High Court

Gurdev Singh vs State Of Punjab And Another on 1 December, 2008

Punjab-Haryana High Court
Gurdev Singh vs State Of Punjab And Another on 1 December, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH

                         Criminal Misc. No.M-31284 of 2008
                         Date of decision : 1.12.2008

Gurdev Singh                                           .....Petitioner

                         Versus
State of Punjab and another                            ...Respondents

                              ****

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

Present:    Mr. R.S.Bajaj, Advocate for the petitioner


S. D. ANAND, J.

It is apparent from the petition itself that the applicant

(husband of his estranged wife who had complained to the police that she

had been subjected to dowry -related torture) had been declared a

proclaimed offender by the learned Trial Court in case FIR No. 9 dated

11.1.2006 registered at Police Station, Tanda, District Hoshiarpur under

Sections 406/498-A IPC.

A proclaimed offender is not entitled to invoke the extra-

ordinary jurisdiction of this Court in exercise of powers under Section 438

of the Code of Criminal Procedure.

Dismissed.

December 01, 2008                                  (S. D. ANAND)
Pka                                                     JUDGE