IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-33550 of 2008
Date of decision : 13.02.2009
Salmu @ Behra and another
....Petitioners
V/s
State of Haryana
....Respondent.
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Sunil Panwar, Advocate
for the petitioners.
Mr. Tarun Aggarwal, Sr. DAG Haryana.
RAJAN GUPTA J. (ORAL)
Learned counsel for the petitioners submits that petitioners are
totally falsely implicated in the instant case.
On the other hand, learned counsel for the State, on instruction
from Head Constable Mahesh Pal, who is present in Court, has brought to
the notice of the Court that against petitioner No. 1 there are 2 more FIRs
registered under Punjab Prohibition of Cow Slaughter Act, 1955 and against
petitioner No. 2 there is 1 more FIR registered under the said Act.
In the facts and circumstances of this case there is no merit in
the present petition and the same is dismissed as such.
13.02.2009 (RAJAN GUPTA) Ajay JUDGE