High Court Punjab-Haryana High Court

Kabal Singh vs State Of Punjab & Another on 31 October, 2011

Punjab-Haryana High Court
Kabal Singh vs State Of Punjab & Another on 31 October, 2011
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



 Criminal Miscellaneous No. M-32650 of 2011 (O & M)
                      Date of Decision: October 31, 2011



Kabal Singh
                                             .....PETITIONER(S)

                             VERSUS


State of Punjab & another
                                            .....RESPONDENT(S)
                             .     .    .


CORAM:             HON'BLE MR. JUSTICE AJAI
                   LAMBA


PRESENT: -         Mr. B.S. Jaswal, Advocate, for the petitioner.


                             .     .    .


AJAI LAMBA, J (Oral)

1. This petition filed under Section 482 Cr.P.C.

prays for quashing FIR No.329 dated 26.9.2011 (Annexure P-1)

under Section 406 IPC registered with Police Station, Civil Lines,

Amritsar.

2. FIR was lodged on 26.9.2011. Admittedly,

investigation is at the inceptional stage. This Court would not like to

exercise jurisdiction under Section 482 Cr.P.C. in considering the

merits and pre-empting the investigation.
Crl. Misc. No. M-32650 of 2011 [2]

3. No ground for interference, at this stage, is made

out.

4. The petition is dismissed.


                                                      (AJAI LAMBA)
October 31, 2011                                         JUDGE
avin




1. To be referred to the Reporters or not?

2. Whether the judgment should be reported in the Digest?