High Court Punjab-Haryana High Court

Swarnjit Singh Brar vs State Of Punjab And Others on 24 March, 2009

Punjab-Haryana High Court
Swarnjit Singh Brar vs State Of Punjab And Others on 24 March, 2009
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH



                Criminal Misc. No. M-8098 of 2009 (O&M)
                       Date of decision: 24th March, 2009


Swarnjit Singh Brar

                                                                    ... Petitioner

                                       Versus

State of Punjab and others
                                                                ... Respondents


CORAM:       HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA


Present:     Mr. Parminder Singh Grewal, Advocate for the petitioner.


KANWALJIT SINGH AHLUWALIA, J. (ORAL)

Present petition has been filed under Section 482 Cr.P.C.

seeking direction to register FIR against the accused under Sections 406,

379, 420, 467, 468, 471, 120-B IPC.

The petitioner submitted an application to the Ld. Deputy

Commissioner for registration of a criminal case against the

aforementioned accused Inderjit Singh for misappropriating the agricultural

implements belonging to the petitioner entrusted to him, for committing

theft in the house of the petitioner and for illegally selling the Ford Tractor

3600 by forging and fabricating the ownership documents of the

aforementioned Ford Tractor belonging to the petitioner.

It has been recently held by the Hon’ble Apex Court in ‘Skiri

Vasu v. State of U.P. and others’, 2008 (1) RCR (Criminal) 392 that no

direction, as prayed for by the petitioner, can be issued by this Court. The
Criminal Misc. No. M-8098 of 2009 2

petitioner, if so advised, may take recourse to alternative remedy, available

to him under law.

With these observations, present petition is disposed off.

[KANWALJIT SINGH AHLUWALIA]
JUDGE
March 24, 2009
rps