Criminal Misc. No. 17651-M of 1999 1
In the High Court of Punjab and Haryana, at Chandigarh.
Criminal Misc. No. 17651-M of 1999
Date of Decision: 4.7.2008
Manish Jain
...Petitioner
Versus
State of Chandigarh and others
...Respondents
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: None.
Kanwaljit Singh Ahluwalia, J. (Oral)
In the present petition under Section 482 Cr.P.C., relief in
nature of permanent injunction has been sought as it has been stated
that the Senior Superintendent of Police, Chandigarh, Station House
Officer, Police Station Industrial Area Phase-I, Chandigarh and M/s
Rayalseema Alkalies & Allied Chemicals Limited, respondents should be
directed not to harass, humiliate, unnecessary call the petitioner in the
Police Station and he be not compelled to sign any document in favour
of respondentNo.3.
The present petition was filed on 14.6.1999. The prayer made
in the present petition has not been renewed thereafter. By efflux of
time, nothing survive in the present petition. Even otherwise, relief
sought by the petitioner cannot be granted in a petition under Section
Criminal Misc. No. 17651-M of 1999 2
482 Cr.PC.
Therefore, I find no merit in the present petition and the same
is dismissed.
(Kanwaljit Singh Ahluwalia)
Judge
July 4, 2008
“DK”