High Court Punjab-Haryana High Court

Nand Lal vs State Of Haryana And Others on 13 July, 2009

Punjab-Haryana High Court
Nand Lal vs State Of Haryana And Others on 13 July, 2009
                         Crl. Misc. No. M-18419 of 2009                       1




IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH.


                         Case No. : Crl. Misc. No. M-18419 of 2009
                         Date of Decision : July 13, 2009


             Nand Lal                                     ....   Petitioner
                         Vs.
             State of Haryana and others                  ....   Respondents

CORAM : HON’BLE MR. JUSTICE L. N. MITTAL

* * *

Present : Mr. Vikram Singh, Advocate
for the petitioner.

                         *     *   *

L. N. MITTAL, J. (Oral) :

Nand Lal has filed this petition under Section 482 of the Code
of Criminal Procedure seeking protection of his life and liberty allegedly
being threatened at the hands of respondents no.3 and 4, who are police
officials. It is alleged in the petition that respondents no. 3 and 4 visited
the petitioner’s house on 21.05.2009 and again on 25.05.2009 and
committed certain acts of commission and omission. However, on pointed
inquiry, learned counsel for the petitioner is unable to point out if
respondents no.3 and 4 committed any act of omission or commission since
after 25.05.2009 till the filing of this petition on 09.07.2009. Consequently,
it cannot be said that the petitioner has any cause of action for the instant
petition.

Dismissed, without prejudice to any other remedy available to
Crl. Misc. No. M-18419 of 2009 2

the petitioner under law regarding alleged acts of omission and commission
at the hands of respondents no.3 and 4.

July 13, 2009                                    ( L. N. MITTAL )
monika                                                 JUDGE