High Court Punjab-Haryana High Court

Wing Commander Kvsn Murthy vs State Of Haryana on 16 January, 2009

Punjab-Haryana High Court
Wing Commander Kvsn Murthy vs State Of Haryana on 16 January, 2009
         IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                         CHANDIGARH

                                         Crl. Misc. No.: M-1446 of 2009

                                         Date of Decision : 16.1.2009

Wing Commander KVSN Murthy                         ...Petitioner

                               Versus

1. State of Haryana                                ...Respondents
2. Dalip Kumar

CORAM:HON'BLE MR. JUSTICE M.M.S.BEDI

Present: Mr. Ashish Rawal, Advocate,
         for the petitioner.

M.M.S.Bedi, J. (ORAL)

Petitioner apprehends arrest in a case of accident of year 2006,

on the basis of non-bailable warrants issued against him. The petitioner

has not approached the Sessions Court for seeking relief under Section

438 Cr.P.C. but has straight-way filed the petition for quashing of the FIR

solely on the ground that he is serving at Andhra Pradesh and that on the

alleged date of accident he was present in Andhra Pradesh.

I have heard counsel for the petitioner. The petitioner seems to

have directly approached this Court under Section 482 Cr.P.C. without

availing the actual legal remedy, which is available to him. I have also

considered the threat to the life and liberty as expressed by counsel for

the petitioner. This petition is disposed of as not maintainable, at this

stage.

However, the petitioner will be at liberty to seek the remedy

under Section 438 Cr.P.C. as he has got reasonable apprehension of arrest

in a criminal case. Taking into consideration the fact that petitioner

is posted at a distant place and on account of exigencies of his service
Crl. Misc. No.: M-1446 of 2009 -2-

execution of non-bailable warrants against him in bailable offence will

certainly cause prejudice to him. Taking into consideration the totality of

the circumstances, while relegating the petitioner to avail the remedy

under Section 438 Cr.P.C., before the Sessions Court within a period of

15 days, a direction is issued that the petitioner will not be arrested till

30.1.2009 in case FIR No.363/06 dated 7.12.2006 pursuant to the non-

bailable warrants issued against him. The petitioner may avail the relief

available to him by moving an application under Section 438 Cr.P.C.

within a period of 15 days i.e. by 30.1.2009.

A copy of the order be given dasti on payment of usual charges.

16.1.2009                                            (M.M.S.BEDI)
Vimal                                                  JUDGE