High Court Punjab-Haryana High Court

Manish Jain vs State Of Chandigarh And Others on 4 July, 2008

Punjab-Haryana High Court
Manish Jain vs State Of Chandigarh And Others on 4 July, 2008
Criminal Misc. No. 17651-M of 1999                                    1




      In the High Court of Punjab and Haryana, at Chandigarh.


                 Criminal Misc. No. 17651-M of 1999

                      Date of Decision: 4.7.2008




Manish Jain
                                                             ...Petitioner
                                 Versus
State of Chandigarh and others
                                                         ...Respondents


CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.


Present: None.


Kanwaljit Singh Ahluwalia, J. (Oral)

In the present petition under Section 482 Cr.P.C., relief in

nature of permanent injunction has been sought as it has been stated

that the Senior Superintendent of Police, Chandigarh, Station House

Officer, Police Station Industrial Area Phase-I, Chandigarh and M/s

Rayalseema Alkalies & Allied Chemicals Limited, respondents should be

directed not to harass, humiliate, unnecessary call the petitioner in the

Police Station and he be not compelled to sign any document in favour

of respondentNo.3.

The present petition was filed on 14.6.1999. The prayer made

in the present petition has not been renewed thereafter. By efflux of

time, nothing survive in the present petition. Even otherwise, relief

sought by the petitioner cannot be granted in a petition under Section
Criminal Misc. No. 17651-M of 1999 2

482 Cr.PC.

Therefore, I find no merit in the present petition and the same

is dismissed.

(Kanwaljit Singh Ahluwalia)
Judge
July 4, 2008
“DK”