High Court Punjab-Haryana High Court

Arjan Singh vs State Of Punjab Etc on 9 September, 2008

Punjab-Haryana High Court
Arjan Singh vs State Of Punjab Etc on 9 September, 2008
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                             CHANDIGARH.




                                            Criminal Misc.9265-M of 2008

                            DATE OF DECISION : SEPTEMBER 9, 2008




ARJAN SINGH                                          ....... PETITIONER(S)

                                   VERSUS

STATE OF PUNJAB ETC.                                 .... RESPONDENT(S)



CORAM : HON'BLE MR. JUSTICE AJAI LAMBA



PRESENT: Mr. PS Jammu, Advocate, for the petitioner(s).
         Mr. HS Brar, DAG, Punjab.
         Mr. BS Bhalla, Advocate, for respondent No.4.


AJAI LAMBA, J. (Oral)

This petition under Section 482, Code of Criminal Procedure,

has been filed seeking directions to the official respondents to register an

FIR against respondent No.4, who is threatening, harassing and humiliating

the petitioner.

Reply on behalf of respondent No.4 has been filed in court

today, which is taken on record.

Learned counsel for the respondent-State, on instructions from

ASI Sahab Singh, states that FIR No.206 dated 8.9.2008 under Sections

292, 292-A, 509, 506, 500, 501, 120-B, Indian Penal Code, has been lodged
Criminal Misc.9265-M of 2008 2

against respondent No.4 at Police Station, Kot Kapura, District Faridkot,

and, therefore, the matter has been rendered infructuous.

In view of the above, the petition is dismissed as infrutuous.

September 9, 2008                                           ( AJAI LAMBA )
Kang                                                                JUDGE