IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. M-5064 of 2009
Date of decision: 2nd March, 2009
Jagjit Singh and another
... Petitioners
Versus
State of Haryana and others
... Respondents
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA
Present: Mr. Satish Chaudhary, Advocate for the petitioners.
Mr. S.S. Mor, Senior DAG Haryana for the State.
KANWALJIT SINGH AHLUWALIA, J. (ORAL)
Counsel for the State has submitted that petitioners are not
required by Gurgaon police. However, petitioners are facing prosecution in
an FIR lodged against them at Mumbai. Mumbai police had come to effect
the arrest of the petitioners and only assistance has been provided by the
local police.
In view of this, no further directions are called for. Petitioners
cannot invoke jurisdiction under Section 160 Cr.P.C., which is only in aid
of witnesses.
Hence, present petition is dismissed.
[KANWALJIT SINGH AHLUWALIA]
JUDGE
March 2, 2009
rps