High Court Punjab-Haryana High Court

Baldev Singh vs State Of Punjab & Anr on 14 November, 2008

Punjab-Haryana High Court
Baldev Singh vs State Of Punjab & Anr on 14 November, 2008
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                             CHANDIGARH.



                                            Criminal Misc.14334-M of 2004

                            DATE OF DECISION : NOVEMBER 14, 2008



BALDEV SINGH                                           ....... PETITIONER(S)

                                 VERSUS

STATE OF PUNJAB & ANR.                                 .... RESPONDENT(S)



CORAM : HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: None for the petitioner(s).
         Mr. HS Brar, DAG, Punjab.


AJAI LAMBA, J. (Oral)

This petition under Section 482, Code of Criminal Procedure,
seeks quashing of FIR No.172 dated 9.9.2002 under Sections 498-A/406,
Indian Penal Code
, Police Station, City Mansa (Annexure P-1) and
subsequent proceedings.

Learned counsel for the respondent-State has pointed out that
the trial is in progress in so much as some witnesses have already been
examined.

Considering the stage of trial and the fact that the trial court is
seized of the matter and even prosecution witnesses have been examined,
no ground for quashing of the FIR is made out.

The petition is dismissed.

November 14, 2008                                         ( AJAI LAMBA )
Kang                                                              JUDGE