IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Criminal Misc. No. M-23691 of 2011 (O&M)
Date of decision: 02.09.2011.
Kewal Singh and others
..Petitioners
Versus
State of Punjab and others
..Respondents
CORAM: HON'BLE MR. JUSTICE NAWAB SINGH
Present: Mr. A.S. Kalra, Advocate,
for the petitioners.
Mr. Ranbir Singh Rawat, A.A.G., Punjab,
for respondent No.1 - State.
Mr. Narender Singh, Advocate,
for respondents No.2 and 3.
NAWAB SINGH, J. (ORAL)
By filing this petition under Section 482 of the
Code of Criminal Procedure, petitioners seek quashing of First
Information Report No.103 dated June 26th, 2011 under Sections
148, 324, 326 and 506 read with Section 149 of the Indian Penal
Code, Police Station City Jagraon, District Ludhiana (Rural)
(Annexure P-1).
2. Learned State counsel assisted by Mr. Jasmer
Singh, Assistant Sub Inspector, has stated that in this case,
prosecution has proposed to file report for cancellation of the case
before the Area Magistrate.
3. In view of this, no action is warranted.
4. Disposed of accordingly.
02.09.2011 (NAWAB SINGH) neetu JUDGE