High Court Punjab-Haryana High Court

Ajay Dua And Another vs Pinki @ Anjali on 22 July, 2011

Punjab-Haryana High Court
Ajay Dua And Another vs Pinki @ Anjali on 22 July, 2011
                         Crl. Misc. No. M-10137 of 2011                     1




IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH.


                        Case No. : Crl. Misc. No. M-10137 of 2011
                        Date of Decision : July 22, 2011



            Ajay Dua and another                       ....   Petitioners
                                 Vs.
            Pinki @ Anjali                             ....   Respondent

CORAM : HON’BLE MR. JUSTICE L. N. MITTAL

* * *

Present : Ms. Indu Bala, Advocate
for Mr. N. D. Achint, Advocate
for the petitioner.

                        *    *   *

L. N. MITTAL, J. (Oral) :

Pinki @ Anjali – respondent herein has filed complaint under

Section 12 of the Protection of Women from Domestic Violence Act, 2005

against Ajay Dua and his mother Usha Dua – petitioner herein. Petitioners

herein moved application Annexure P-3 for amendment of the written

statement filed in the said case. Learned Magistrate, vide impugned order

dated 14.02.2011 (Annexure P-1), has allowed the said application. In spite

thereof, the petitioners have approached this Court by way of instant

petition under Section 482 of the Code of Criminal Procedure (in short –

Cr.P.C.) for quashing order Annexure P-1 and for directing the learned
Crl. Misc. No. M-10137 of 2011 2

Magistrate to investigate the allegation of fabrication in the original paper-

book/complaint filed by the respondent herein.

I have heard learned counsel for the petitioners and perused the

case file.

It is alleged that in the original complaint `Gurnoor through her

mother’ has been added later on by fabrication. However, no such plea has

been taken in the amendment application (Annexure P-3) moved by the

petitioners herein, nor any such prayer was made before the Magistrate for

investigating the allegation of fabrication. It is thus apparent that the instant

petition is completely misconceived. The petition is accordingly dismissed.

However, the petitioner shall be at liberty to move the Magistrate for

appropriate relief in accordance with law.

July 22, 2011                                        ( L. N. MITTAL )
monika                                                     JUDGE