In the High Court of Punjab and Haryana at Chandigarh
Criminal Misc. No.M-2674 of 2009 (O&M)
Date of decision: 10.2.2009
Devender Singh and others
......Petitioners
Versus
State of Punjab and another
.......Respondents
CORAM: HON'BLE MRS. JUSTICE SABINA
Present: Mr.Vinay Puri, Advocate for
Mr.D.K.Bhatti, Advocate,
for the petitioners.
****
SABINA, J.
The petitioners have filed this petition under Section 482
of the Code of Criminal Procedure for issuance of directions to the
official respondents to protect their life and liberty from the hands of
private respondents who are bent upon to teach lessons to the
petitioners for having got registered the case under Section 307 of
the Indian Penal Code (‘IPC’ for short) against respondent No.23.
Petitioner No.1 Devender Singh has got registered FIR
No.35 dated 24.2.2008 (Annexure P-1), under Section 307 IPC,
25/27/54/59 of the Arms Act, against respondent No.23 Sukhwant
Singh.
Respondent No.24 Kulvir Kaur has got registered FIR
Criminal Misc. No.M-2674 of 2009 (O&M) -2-
No.59 dated 27.8.2008 (Annexure P-2) under Sections 406/498-A
IPC against the petitioners.
Learned counsel for the petitioners has submitted that the
FIR (Annexure P-2), registered against the petitioners by respondent
No.24, is a counter blast to the FIR got registered by petitioner No.1
(Annexure P-1).
Since Respondent No.24 has taken recourse to law by
lodging FIR (Annexure P-2) against the petitioners, no ground for
interference is made out.
Accordingly, this petition is dismissed.
(SABINA)
JUDGE
February 10, 2009
anita