Crl. Misc. No. M-7395 of 2011 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
Crl. Misc. No. M-7395 of 2011 (O&M)
Date of decision: 25.8.2011
Reema ...Petitioner
Versus
State of Punjab & others ...Respondents
CORAM: HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Vivek K. Thakur, Advocate for the petitioner.
Mr. Rajesh Bhardwaj, Addl. Advocate General, Punjab.
Mr. Vijay Lath, Advocate for respondents No.5 to 7.
Rajan Gupta, J (oral).
This is a petition under Section 482 Cr.P.C. seeking a
direction to respondents No.1 to 3 to take action against respondents
No.4 to 7.
Learned counsel for the petitioner submits that a
representation/complaint, Annexure P-1 was submitted by the
complainant regarding matrimonial dispute between her and
respondents No.4 to 7. However, no action was taken thereon.
Learned State counsel submits that petitioner has an
effective remedy by way of complaint alternatively under Section 156
(3) Cr.P.C.
I have heard learned counsel for the parties and given
careful thought to the facts of the case.
In view of the law laid down by the apex court in Sakiri
Crl. Misc. No. M-7395 of 2011 2
Vasu v. State of U.P. and others, 2008 (1) R.C.R. 392, the petitioner
has an effective remedy by way of complaint or petition under Section
156 (3) Cr.P.C. No ground for interference in inherent jurisdiction of
this court is made out.
Dismissed.
(RAJAN GUPTA)
JUDGE
25.8.2011
‘rajpal’