Punjab-Haryana High Court
Baljeet Singh Sidhu And Others vs State Of Punjab And Another on 22 September, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. M-16016 of 2011 (O&M)
Date of Decision: 22.9.2011
Baljeet Singh Sidhu and others
....Petitioners
Versus
State of Punjab and another
.....Respondents
CORAM: HON'BLE MR. JUSTICE NAWAB SINGH
Present: Mr. J.S. Brar, Advocate
for the petitioners.
Mr. J.S. Bhullar, A.A.G. Punjab.
Mr. Rambilas Gupta, Advocate for
Mr. N.K. Manchanda, Advocate for respondent No.2.
NAWAB SINGH, J. (ORAL)
By filing this petition, petitioners seek quashing of First
Information Report No.187 dated August 9th, 2000 (Annexure P4) under
Sections218,420,467,468 and 471/120-B of the Indian Penal Code, Police
Station City Moga.
Learned State counsel has stated that prosecution has already
filed the report for cancellation of the case. So, present petition be
dismissed as infructuous.
It is ordered accordingly.
(NAWAB SINGH)
JUDGE
22.09.2011
Ishwar