High Court Punjab-Haryana High Court

Jagdeep Singh vs Balbir Singh Etc on 19 August, 2008

Punjab-Haryana High Court
Jagdeep Singh vs Balbir Singh Etc on 19 August, 2008
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                              CHANDIGARH.



                                            Criminal Misc.26841-M of 2007

                                 DATE OF DECISION : AUGUST 19, 2008



JAGDEEP SINGH                                          ....... PETITIONER(S)

                                  VERSUS

BALBIR SINGH ETC.                                      .... RESPONDENT(S)



CORAM : HON'BLE MR. JUSTICE AJAI LAMBA



PRESENT: Mr. Malkeet Singh, Advocate, for the petitioner(s).
         Mr. Yogesh Goel, Advocate, for the respondents.


AJAI LAMBA, J. (Oral)

It has been brought out that there is an FIR case against the

petitioner. In regard to the same incident, a complaint was made by the

petitioner as the act of the petitioner was allegedly in self defence. The

complaint made at the instance of the petitioner was not registered as an

FIR and, therefore, a complaint has been filed. In this petition, the prayer is

for seeking directions to invoke the provisions of Sections 307/397, Indian

Penal Code in the summoning order.

The petition is dismissed with the observations that the

petitioner would be at liberty to make an application before an appropriate

forum at the appropriate stage to invoke Sections 307, 397, IPC.

August 19, 2008                                           ( AJAI LAMBA )
Kang                                                              JUDGE