High Court Punjab-Haryana High Court

Harjinder Singh Sarkaria vs State Of Punjab And Others on 8 July, 2008

Punjab-Haryana High Court
Harjinder Singh Sarkaria vs State Of Punjab And Others on 8 July, 2008
      In the High Court of Punjab and Haryana, at Chandigarh.

                  Criminal Misc. No.4621-M of 2000

                      Date of Decision: 8.7.2008


Harjinder Singh Sarkaria
                                                             ...Petitioner
                                Versus
State of Punjab and Others
                                                         ...Respondents

CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.

Present: Mr.H.N.S.Gill, Advocate
         for the petitioner.

         Mr. Mehardeep Singh, Assistant Advocate
         General, Punjab, for the respondents.


Kanwaljit Singh Ahluwalia, J. (Oral)

The present petition was instituted on 2.2.2000 praying that

directions be issued to the Senior Superintendent of Police, Amritsar, to

register a case against the persons names as accused in a legal notice

(Annexure P2).

In view of the judgment of Hon’ble the Apex Court in Sakiri

Vasu v. State of U.P. And Others 2008(1) Recent Criminal Reports

392 no direction as prayed for can be issued by this Court while

exercising jurisdiction under Section 482 Cr.P.C. The petitioner, if so

advised, may take recourse to the alternative remedy available to him,

under law.

With these observations, the present petition is disposed off.

(Kanwaljit Singh Ahluwalia)
Judge
July 8, 2008
“DK”