High Court Punjab-Haryana High Court

Amarjit Kaur vs State Of Punjab & Ors on 26 August, 2008

Punjab-Haryana High Court
Amarjit Kaur vs State Of Punjab & Ors on 26 August, 2008
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                            CHANDIGARH.



                                           Criminal Misc.27139-M of 2007

                               DATE OF DECISION : AUGUST 26, 2008



AMARJIT KAUR                                         ....... PETITIONER(S)

                                  VERSUS

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



CORAM : HON'BLE MR. JUSTICE AJAI LAMBA



PRESENT: Mr.SS Rangi, Advocate, for the petitioner(s).
         Mr. HS Brar, DAG, Punjab.


AJAI LAMBA, J. (Oral)

In this petition under Section 482, Code of Criminal
Procedure, the prayer is for seeking directions to respondents No.2 and 3 to
take necessary steps to submit the final report under Section 173, Code of
Criminal Procedure, in FIR No.51 dated 14.8.2006 under Sections 420,
465, 467, 468, 471, 120-B, Indian Penal Code, Police Station, Vigilance
Bureau, Patiala (Annexure P-1).

Learned counsel for the respondent-State has informed the
court that on 13.8.2008, the final report/challan under Section 173, Code of
Criminal Procedure, has been filed in the court of the concerned Illaqa
Magistrate. This petition, accordingly, has been rendered infructuous.

Dismissed as infructuous.

August 26, 2008                                         ( AJAI LAMBA )
Kang                                                            JUDGE