IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Crl. Misc. M No.12304 of 2009
Date of Decision:May 05, 2009
Ashok Kumar and others ...........Petitioners
Versus
State of Haryana and others ..........Respondents
Coram: Hon'ble Mrs. Justice Sabina
Present: Mr.R.S.Sihota, Senior Advocate with
Mr.Ashok Kumar Sharma, Advocate
for the petitioners.
**
Sabina, J.
Petitioners have filed this petition under Section 482 of the
Code of Criminal Procedure seeking issuance of an appropriate direction to
respondents No. 1 to 3 to provide adequate security/protection to the
petitioners to their lives, liberty and property against respondents No. 4 to 6.
FIR No. 97 dated 3.3.2005 was lodged by petitioner No.1
under Sections 307/34 of the Indian Penal Code and Section 25 of the Arms
Act,1959 against respondents No. 4 to 5, who are admittedly, in custody.
Learned counsel for the petitioners has submitted that one
gun man has already been provided to the petitioners. Now, the petitioners
be provided more security for their protection. Earlier, petitioners filed
Criminal Misc. No.7469-M of 2009 seeking same relief and the same was
Crl. Misc. M No.12304 of 2009 -2-
dismissed as withdrawn on 18.3.2009.
Keeping in view the fact that respondents No. 4 to 6 are in
custody and already one gun man has been provided to the petitioners for
their protection, no interference is called for .
Dismissed.
( Sabina )
Judge
May 05, 2009
arya