IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-2616 of 2009
Date of decision : 10.02.2009
Jagtar Singh and others
....Petitioners
V/s
State of Punjab and others
....Respondents.
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Vikas Behl, Advocate
for the petitioners.
Mr. Shailesh Gupta, DAG Punjab.
RAJAN GUPTA J. (ORAL)
Learned counsel for the State on instructions from Head
Constable Darshan Lal, Police Station Garshankar, who is present in Court
submits that an enquiry in this case has already been completed and matter
is pending consideration before the Senior Superintendent of Police,
Hoshiarpur.
In the eventuality of an FIR being registered at the instance of
Kulwant Kaur (wife of the petitioner No. 1), it shall be open to the
petitioners to avail their remedy in accordance with law.
Petition stands disposed of with liberty aforesaid.
10.02.2009 (RAJAN GUPTA) Ajay JUDGE