IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Criminal Miscellaneous No. M-45134 of 2007
Date of Decision: August 12, 2008
Balbir Singh
.....PETITIONER(S)
VERSUS
Senior Superintendent of Police, Majitha & Others
.....RESPONDENT(S)
. . . CORAM: HON'BLE MR. JUSTICE AJAI LAMBA PRESENT: - None for the petitioners.
Mr. Kamaldeep Singh Sidhu, Deputy
Advocate General, Punjab.
. . .
AJAI LAMBA, J (Oral)
In this petition under Section 482
Cr.P.C., prayer is that life and liberty of the
petitioner be protected.
Learned counsel for the respondent State
has pointed out that the petitioner is not required in
any case as no complaint or FIR is pending in which he
has been arrayed as accused.
No further direction needs to be issued in
view of the statement of learned counsel for the State.
The petition is disposed of.
(AJAI LAMBA)
Crl. Misc. No. M- of 2008 [2]
August 12, 2008 JUDGE
avin