IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
Criminal Misc.26841-M of 2007
DATE OF DECISION : AUGUST 19, 2008
JAGDEEP SINGH ....... PETITIONER(S)
VERSUS
BALBIR SINGH ETC. .... RESPONDENT(S)
CORAM : HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: Mr. Malkeet Singh, Advocate, for the petitioner(s).
Mr. Yogesh Goel, Advocate, for the respondents.
AJAI LAMBA, J. (Oral)
It has been brought out that there is an FIR case against the
petitioner. In regard to the same incident, a complaint was made by the
petitioner as the act of the petitioner was allegedly in self defence. The
complaint made at the instance of the petitioner was not registered as an
FIR and, therefore, a complaint has been filed. In this petition, the prayer is
for seeking directions to invoke the provisions of Sections 307/397, Indian
Penal Code in the summoning order.
The petition is dismissed with the observations that the
petitioner would be at liberty to make an application before an appropriate
forum at the appropriate stage to invoke Sections 307, 397, IPC.
August 19, 2008 ( AJAI LAMBA ) Kang JUDGE