Punjab-Haryana High Court
Nanu Singh And Others vs State Of Haryana And Others on 23 October, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No.M-25548 of 2008
Date of decision : 23.10.2008
Nanu Singh and others .....Petitioners
Versus
State of Haryana and others ...Respondents
CORAM : HON'BLE MR. JUSTICE S. D. ANAND
Present: Mr.R.S.Mamli, Advocate for the petitioners
Mr. S.S.Mor, Senior Deputy Advocate General, Haryana for
the respondents.
S. D. ANAND, J.
The petitioners had applied for the issuance of a direction to
the SHO, Police Station Tarawari, District Karnal to give to them seven
days’ notice to have recourse to the law in case the investigating agency
ever decided to arrest them in a case under Section 498-A/406/506 IPC
filed by the estranged wife of the petitioner -Kulwinder Singh. The other
two petitioners are parents of petitioner-Kulwinder Singh.
Learned State counsel has placed on record a report by the
Police of Tarawari that no complaint has been registered at that police
station at the hands of Gurwinder Kaur against the petitioners.
In that view of things, the petition is disposed of as
infructuous.
October 23, 2008 (S.D. ANAND) Pka JUDGE