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?