High Court Punjab-Haryana High Court

Narinder Kumar & Others vs State Of Punjab & Another on 5 August, 2008

Punjab-Haryana High Court
Narinder Kumar & Others vs State Of Punjab & Another on 5 August, 2008
  IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                         Criminal Miscellaneous No.M-49337 of 2008
                                      Date of Decision: August 05, 2008


Narinder Kumar & Others
                                                           .....PETITIONER(S)

                                  VERSUS



State of Punjab & Another
                                                          .....RESPONDENT(S)
                              .     .         .


CORAM:           HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -       Mr. Amit, Advocate, for Mr. Vikas
                 Bahl,     Advocate,    for    the
                 petitioners.

Mr. Kamaldeep Singh Sidhu, Deputy
Advocate General, Punjab.

Mr. Balram Singh, Advocate, for
respondent No.2.

. . .

AJAI LAMBA, J (Oral)

The petition has been filed under Section

482 Cr.P.C. for quashing FIR No.42 dated 21.4.2007

lodged for commission of offences under Sections 323,

324, 326, 452 and 34 IPC with Police Station, Behram,

District Nawanshahar (Annexure P-2).

Learned counsel for respondent No.2 has

pointed out that charge has already been framed on

21.4.2008. The Trial Court having formulated an opinion

that prima facie offences have been committed, the
Crl. Misc. No.M-49337 of 2008 [2]

jurisdiction under Section 482 Cr.P.C. ought not be

invoked.

Having regard to the stage of the case

that charge having already been framed, this petition

is dismissed.

The petitioners, however, would have

alternate remedy at various stages of trial.



                                                            (AJAI LAMBA)
August 05, 2008                                                JUDGE
avin