Punjab-Haryana High Court
Asha Rani vs State Of Punjab & Others on 23 November, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Criminal Misc.-M No.23671 of 2011 (O&M)
Date of Decision: November 23, 2011
Asha Rani
...Petitioner
Versus
State of Punjab & others
...Respondents
CORAM: HON'BLE MR.JUSTICE RANJIT SINGH
1. Whether Reporters of local papers may be allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?
Present: Mr.Liaqat Ali, Advocate,
for the petitioner.
*****
RANJIT SINGH, J.
If any citizen has a grievance of being harassed,
appropriate remedy is to approach the police. Section 482 Cr.P.C. is
not an appropriate remedy in such cases.
Dismissed.
November 23, 2011 ( RANJIT SINGH ) ramesh JUDGE