Punjab-Haryana High Court
Gurdev Singh vs State Of Punjab And Another on 1 December, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No.M-31284 of 2008
Date of decision : 1.12.2008
Gurdev Singh .....Petitioner
Versus
State of Punjab and another ...Respondents
****
CORAM : HON'BLE MR. JUSTICE S. D. ANAND
Present: Mr. R.S.Bajaj, Advocate for the petitioner
S. D. ANAND, J.
It is apparent from the petition itself that the applicant
(husband of his estranged wife who had complained to the police that she
had been subjected to dowry -related torture) had been declared a
proclaimed offender by the learned Trial Court in case FIR No. 9 dated
11.1.2006 registered at Police Station, Tanda, District Hoshiarpur under
Sections 406/498-A IPC.
A proclaimed offender is not entitled to invoke the extra-
ordinary jurisdiction of this Court in exercise of powers under Section 438
of the Code of Criminal Procedure.
Dismissed.
December 01, 2008 (S. D. ANAND) Pka JUDGE