High Court Punjab-Haryana High Court

Des Raj vs State Of Punjab & Others on 6 August, 2008

Punjab-Haryana High Court
Des Raj vs State Of Punjab & Others on 6 August, 2008
   IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH

                              Criminal Miscellaneous No.M-17426 of 2008
                                           Date of Decision: August 06, 2008

Des Raj
                                                                   .....PETITIONER(S)

                                         VERSUS

State of Punjab & Others
                                                              .....RESPONDENT(S)
                                     .      .     .


CORAM:              HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -          Ms. Ranjana Devi, Advocate, for Mr. M.S. Sidhu,

Advocate, for the petitioners.

Mr. Kamaldeep Singh Sidhu, Deputy Advocate
General, Punjab.

. . .

AJAI LAMBA, J (Oral)

The petition has been filed under Section 482 Cr.P.C. seeking

protection of life and liberty of the petitioner and his family.

Contention is that the petitioner is called to the police station

without any rhyme or reason.

Learned counsel for the respondent State, on instructions from

Nishan Singh, Sub Inspector, Police Station, CIA-II, Ludhiana, states that the

petitioner is not required in connection with any complaint or FIR.

The petitioner, in any case, would not be summoned in future

without any legal cause and without a notice in writing.

Petition is disposed of.


                                                                      (AJAI LAMBA)
August 06, 2008                                                           JUDGE
avin