IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
Criminal Misc. 52128-M of 2007
DATE OF DECISION : AUGUST 7, 2008
BANTO BAI .... PETITIONER(S)
VERSUS
THE STATE OF PUNJAB ETC. .... RESPONDENT(S)
CORAM : HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: Mr. MS Rai, Advocate, for the petitioner(s).
Mr. HS Brar, DAG, Punjab.
AJAI LAMBA, J. (Oral)
This petition has been filed under Section 482, Code of
Criminal Procedure, praying for directions to the SSP, Ferozepur
(respondent No.3) to transfer the investigation of FIR No.234 dated
17.9.2007 under Sections 420, 451, 465, 467, 506, Indian Penal Code,
Police Station, Sadar Jalalabad, District Ferozepur, to an officer not below
the rank of DSP.
Learned counsel for the respondent-State, on instructions from
SI Hari Singh, has pointed out that a cancellation report has been forwarded
to the Illaqa Magistrate, the same, however, has not been accepted and is
under consideration.
The complainant, under the circumstances, would have the
Criminal Misc. 52128-M of 2007 2
remedy of filing a protest petition or a complaint.
In view of the stage of the case, the petition is disposed of.
August 7, 2008 ( AJAI LAMBA ) Kang JUDGE