IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. M-10268 of 2008
Date of decision: 6th January, 2009
Amrit Pal
... Petitioner
Versus
State of Punjab
... Respondent
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA
Present: Ms. Gurmeet Gill, Advocate for the petitioner.
Mr. Mehardeep Singh, Assistant Advocate General Punjab for
the State.
KANWALJIT SINGH AHLUWALIA, J. (ORAL)
This is a petition under Section 482 Cr.P.C. for quashing of
FIR No. 124 dated 19.09.1999 under Section 15 of IMC Act, and Section
26 of Drugs and Cosmetics Act at Police Station Banga.
Petitioner was declared a proclaimed offender. Case pertains
to year 1999. Later, he was granted anticipatory bail by the Court of
Additional Sessions Judge, Nawanshahar.
Mr. Mehardeep Singh, Assistant Advocate General Punjab, on
instructions from Hukam Singh, ASI, states that in the present case report
under Section 173 Cr.P.C. shall be submitted within a fortnight.
Therefore, no further directions are called for. Present petition
is disposed off, being devoid of any merit.
[KANWALJIT SINGH AHLUWALIA]
JUDGE
January 6, 2009
rps