In the High Court of Punjab and Haryana at Chandigarh
Criminal Misc. No.M-5114 of 2009 (O&M)
Date of decision: 24.2.2009
Paramjit Singh
......Petitioner
Versus
State of Punjab and others
.......Respondents
CORAM: HON'BLE MRS. JUSTICE SABINA
Present: Mr.A.S.Bhatti , Advocate,
for the petitioner.
****
SABINA, J.
This petition has been filed by Paramjit Singh under
Section 482 of the Code of Criminal Procedure (“Cr.P.C. for short) for
issuance of directions to respondent Nos. 1 to 3 to register a criminal
case under Sections 420, 406 of the Indian Penal Code against
respondent Nos. 4 to 6.
Learned counsel for the petitioner states that he may be
permitted to withdraw this petition to enable the petitioner to
approach the Magistrate under Section 156 (3) of the Code of
Criminal Procedure.
Ordered accordingly.
(SABINA)
JUDGE
February 24, 2009
anita