High Court Punjab-Haryana High Court

Ashok Kumar And Others vs State Of Haryana And Others on 5 May, 2009

Punjab-Haryana High Court
Ashok Kumar And Others vs State Of Haryana And Others on 5 May, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH

                          Crl. Misc. M No.12304 of 2009
                          Date of Decision:May 05, 2009




Ashok Kumar and others                               ...........Petitioners



                          Versus



State of Haryana and others                         ..........Respondents



Coram:         Hon'ble Mrs. Justice Sabina

Present:     Mr.R.S.Sihota, Senior Advocate with
             Mr.Ashok Kumar Sharma, Advocate
             for the petitioners.

                   **

Sabina, J.

Petitioners have filed this petition under Section 482 of the

Code of Criminal Procedure seeking issuance of an appropriate direction to

respondents No. 1 to 3 to provide adequate security/protection to the

petitioners to their lives, liberty and property against respondents No. 4 to 6.

FIR No. 97 dated 3.3.2005 was lodged by petitioner No.1

under Sections 307/34 of the Indian Penal Code and Section 25 of the Arms

Act,1959 against respondents No. 4 to 5, who are admittedly, in custody.

Learned counsel for the petitioners has submitted that one

gun man has already been provided to the petitioners. Now, the petitioners

be provided more security for their protection. Earlier, petitioners filed

Criminal Misc. No.7469-M of 2009 seeking same relief and the same was
Crl. Misc. M No.12304 of 2009 -2-

dismissed as withdrawn on 18.3.2009.

Keeping in view the fact that respondents No. 4 to 6 are in

custody and already one gun man has been provided to the petitioners for

their protection, no interference is called for .

Dismissed.

( Sabina )
Judge
May 05, 2009

arya