C.O.C.P No. 618 of 2008 -1-
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
C.O.C.P. No. 618 of 2008
Date of Decision: January 13, 2009
Surinder Kaur
.....Petitioner
Versus
Gautam Cheema and another
.....Respondents
CORAM: HON'BLE MR JUSTICE T.P.S.MANN
Present : None for the petitioner.
Mr. S.S.Sahu, AAG, Punjab
for respondent No.1.
T.P.S.MANN, J.(Oral)
The case of the petitioner is that inspite of passing of order
dated 19.3.2008 by this Court in Crl. Misc. No. 7166-M of 2008, no action
has been taken by respondent No.1 against respondents No.2 to 4.
Reply has been filed by respondent No.1. It has been stated
therein that the police has completed the investigation in case arising out of
C.O.C.P No. 618 of 2008 -2-
FIR No. 35 dated 20.2.2008, under Sections 376, 384 IPC. The challan was
prepared on 11.10.2008 against respondents No.2 and 3. The final report
was submitted in the Court of the Illaqa Magistrate on 16.10.2008.
Respondent No.4 had filed an application for the grant of anticipatory bail.
However, as he could not be arrested, proceedings under Sections 82, 83 of
the Code of Criminal Procedure stood initiated against him and those
proceedings are pending in the Court of Judicial Magistrate Ist Class,
Ludhiana and fixed for 17.1.2009.
In view of the above, the order dated 19.3.2008 passed in Crl.
Misc. No. 7166-M of 2008 stands complied with. The present petition is,
accordingly, dismissed. Rule is discharged.
( T.P.S. MANN )
January 13, 2009 JUDGE
ajay-1