IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Criminal Miscellaneous No. M-27477 of 2008
Date of Decision: October 22, 2008
Shivani Mahant & Another
.....PETITIONER(S)
VERSUS
The State of Punjab & Others
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. Vipul Aggarwal, Advocate, for the
petitioners.
. . .
AJAI LAMBA, J (Oral)
This petition filed under Section 482 Cr.P.C. seeks
directions to the official respondents not to harass the petitioners or other
disciples of Reshma Mahant on the basis of false and frivolous allegations.
I have considered the contentions of learned counsel and
have gone through the petition.
It seems that at the core of the issue, it is a dispute
between two groups of eunuch in regard to their respective areas. The
allegations are that a different group has been invading in the area of the
petitioners and taking greetings from people.
In view of the nature of the controversy and because no
proper foundation has been laid so as to call for directions under inherent
powers of this Court, this petition is dismissed.
(AJAI LAMBA)
October 22, 2008 JUDGE
avin