Punjab-Haryana High Court
Narender Singla vs State Of Punjab And Others on 5 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Crl. Misc. No. M-21298 of 2009 (O&M)
Date of decision: 5.8.2009
Narender Singla
.. Petitioner
v.
State of Punjab and others
.. Respondents
CORAM: HON'BLE MR. JUSTICE RAJESH BINDAL
Present: Mr. Amit Aggarwal, Advocate for the petitioner.
...
Rajesh Bindal J.
Prayer in the present petition is for a direction to respondent No. 2
not to harass the petitioner on a complaint made by respondent No. 3.
After hearing learned counsel for the petitioner, I do not find any
merit in the present petition. In case, the complaint has been filed to the police
regarding some offence having been committed by a person, he can very well
be summoned in accordance with law for the purpose of investigation. The
petitioner himself has attached notice (Annexure P2) issued to him for
appearance under Section 160 Cr.P.C.
Accordingly, the present petition is dismissed.
(Rajesh Bindal)
Judge
5.8.2009
mk