Punjab-Haryana High Court
Khushpal Singh vs State Of Punjab on 20 August, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
Criminal Misc.11594-M of 2008
DATE OF DECISION : AUGUST 20, 2008
KHUSHPAL SINGH ....... PETITIONER(S)
VERSUS
STATE OF PUNJAB .... RESPONDENT(S)
CORAM : HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: Mr. JS Bains, Advocate, for the petitioner(s).
Mr. KS Sidhu, DAG, Punjab.
AJAI LAMBA, J. (Oral)
This petition under Section 482, Code of Criminal Procedure,
seeks quashing of FIR No.73 dated 30.1.2008 under Sections 420, 467,
468, 471, 120-B, Indian Penal Code, Police Station, Civil Lines, Amritsar
(Annexure P-1) and subsequent proceedings.
Learned counsel for the respondent-State, on instructions from
ASI Mukhtiar Singh, states that the cancellation report has been prepared
and the same would be presented before the concerned Magistrate within
30 days.
In view of the above, this petition is dismissed as infructuous.
August 20, 2008 ( AJAI LAMBA ) Kang JUDGE