High Court Punjab-Haryana High Court

Amrit Pal vs State Of Punjab on 6 January, 2009

Punjab-Haryana High Court
Amrit Pal vs State Of Punjab on 6 January, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                          AT CHANDIGARH

                   Criminal Misc. No. M-10268 of 2008
                    Date of decision: 6th January, 2009

Amrit Pal
                                                                ... Petitioner
                                  Versus
State of Punjab
                                                              ... Respondent


CORAM:       HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA


Present:     Ms. Gurmeet Gill, Advocate for the petitioner.
             Mr. Mehardeep Singh, Assistant Advocate General Punjab for
             the State.


KANWALJIT SINGH AHLUWALIA, J. (ORAL)

This is a petition under Section 482 Cr.P.C. for quashing of

FIR No. 124 dated 19.09.1999 under Section 15 of IMC Act, and Section

26 of Drugs and Cosmetics Act at Police Station Banga.

Petitioner was declared a proclaimed offender. Case pertains

to year 1999. Later, he was granted anticipatory bail by the Court of

Additional Sessions Judge, Nawanshahar.

Mr. Mehardeep Singh, Assistant Advocate General Punjab, on

instructions from Hukam Singh, ASI, states that in the present case report

under Section 173 Cr.P.C. shall be submitted within a fortnight.

Therefore, no further directions are called for. Present petition

is disposed off, being devoid of any merit.

[KANWALJIT SINGH AHLUWALIA]
JUDGE
January 6, 2009
rps