High Court Punjab-Haryana High Court

Manjit Saini vs State Of Punjab & Others on 26 August, 2009

Punjab-Haryana High Court
Manjit Saini vs State Of Punjab & Others on 26 August, 2009
          IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                          CHANDIGARH
                              ****

Crl. Misc. No.28434 of 2009 and
CRM-M-15409 of 2009
DATE OF DECISION: 26.08.2009

****

Manjit Saini . . . . Petitioner

VS.

State of Punjab & Others . . . . Respondents

****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
****

Present: None for the petitioner.

Mr.K.D. Sachdeva, Addl. A.G. Punjab
for the respondent/State.

Mr.Surender Dhull, Advocate for the complainant.

****

RAKESH KUMAR JAIN J.(ORAL)

Crl. Misc. No.28434 of 2009

Allowed as prayed for.

CRM-M-15409 of 2009

Learned counsel for the State has submitted that in the

present case the petitioner has prayed for directing the official

respondents to give an advance notice of two weeks, in case of

registration of any FIR at the behest of respondent No.3 (wife). He

further submits that this petition has become infructuous because the

case has already been registered vide FIR No.164 dated 23.4.2009 under

Sections 406, 498-A IPC at Police Station Mohali, District SAS Nagar, in

which the petitioner has already filed CRM No.14088 of 2009 for

anticipatory bail.

In view of the above, the present petition has become

infructuous.

Dismissed as infructuous.


                                            (RAKESH KUMAR JAIN)
AUGUST 26, 2009                                      JUDGE
vivek