IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Criminal Miscellaneous No. M-14802 of 2008
Date of Decision: August 07, 2008
Aman Deep Kumar @ Lally & Others
.....PETITIONER(S)
VERSUS
State of Punjab & Another
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. Munish Gupta, Advocate, for the
petitioners.
. . .
AJAI LAMBA, J (Oral)
The petition has been filed under Section 482
Cr.P.C. for quashing FIR No.187 dated 21.6.2007 lodged under
Sections 304, 148, 149 IPC, Police Station, City, Phagwara,
District Kapurthala.
Learned counsel for the petitioner has
confirmed the fact that evidence has been recorded.
Contention only is that because the witnesses have not
supported the prosecution case, therefore, FIR and
proceedings be quashed.
No ground for quashing, in the facts and
circumstances of the case, is made out.
Petition is dismissed.
(AJAI LAMBA)
Crl. Misc. No. M- of 2008 [2]
August 07, 2008 JUDGE
avin