High Court Punjab-Haryana High Court

Balbir Singh vs Senior Superintendent Of Police on 12 August, 2008

Punjab-Haryana High Court
Balbir Singh vs Senior Superintendent Of Police on 12 August, 2008
  IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                      Criminal Miscellaneous No. M-45134 of 2007
                                    Date of Decision: August 12, 2008


Balbir Singh
                                                        .....PETITIONER(S)

                                  VERSUS



Senior Superintendent of Police, Majitha & Others
                                                      .....RESPONDENT(S)
                              .      .      .


CORAM:         HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -     None for the petitioners.

Mr. Kamaldeep Singh Sidhu, Deputy
Advocate General, Punjab.

                              .      .      .


AJAI LAMBA, J (Oral)

               In     this        petition      under     Section     482

Cr.P.C.,     prayer   is     that        life   and   liberty    of   the

petitioner be protected.

Learned counsel for the respondent State

has pointed out that the petitioner is not required in

any case as no complaint or FIR is pending in which he

has been arrayed as accused.

No further direction needs to be issued in

view of the statement of learned counsel for the State.

The petition is disposed of.

(AJAI LAMBA)
Crl. Misc. No. M- of 2008 [2]

August 12, 2008 JUDGE
avin