IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
Criminal Misc.9265-M of 2008
DATE OF DECISION : SEPTEMBER 9, 2008
ARJAN SINGH ....... PETITIONER(S)
VERSUS
STATE OF PUNJAB ETC. .... RESPONDENT(S)
CORAM : HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: Mr. PS Jammu, Advocate, for the petitioner(s).
Mr. HS Brar, DAG, Punjab.
Mr. BS Bhalla, Advocate, for respondent No.4.
AJAI LAMBA, J. (Oral)
This petition under Section 482, Code of Criminal Procedure,
has been filed seeking directions to the official respondents to register an
FIR against respondent No.4, who is threatening, harassing and humiliating
the petitioner.
Reply on behalf of respondent No.4 has been filed in court
today, which is taken on record.
Learned counsel for the respondent-State, on instructions from
ASI Sahab Singh, states that FIR No.206 dated 8.9.2008 under Sections
292, 292-A, 509, 506, 500, 501, 120-B, Indian Penal Code, has been lodged
Criminal Misc.9265-M of 2008 2
against respondent No.4 at Police Station, Kot Kapura, District Faridkot,
and, therefore, the matter has been rendered infructuous.
In view of the above, the petition is dismissed as infrutuous.
September 9, 2008 ( AJAI LAMBA ) Kang JUDGE