High Court Punjab-Haryana High Court

Nirmal Kaur vs State Of Punjab And Others on 13 August, 2009

Punjab-Haryana High Court
Nirmal Kaur vs State Of Punjab And Others on 13 August, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                          AT CHANDIGARH.

                                    Criminal Misc. No.M-22304 of 2009 (O&M)

                                    Date of Decision: 13.8.2009.

Nirmal Kaur
                                                    ....Petitioner

               Versus

State of Punjab and others
                                                     ...Respondent

CORAM : Hon’ble Mr. Justice Rajesh Bindal

Present:- Mr. Rakesh Kumar, Advocate
for the petitioner.

RAJESH BINDAL J.

This is a petition for issuance of a direction to conduct a detailed

and impartial enquiry and to register the FIR against respondents No.6 to 9 and

other persons on the basis of complaint dated 2.5.2009 (Annexure P-1) under

the appropriate sections of the Indian Penal Code.

Learned counsel for the petitioner states that petitioner made a

complaint dated 2.5.2009 (Annexure P1) to the Senior Superintendent of Police,

Jalandhar, but no action has been initiated against the culprits.

Keeping in view the law laid down by Hon’ble the Supreme Court in

Sakiri Vasu Vs. State of U.P. and others 2008 (1) RCR (Criminal) 392 such a

petition for direction to the police for registration of FIR could not be entertained

as the petitioner has effective alternative remedy under Section 156 of the Code

of Criminal Procedure and as such this Court would not like to interfere in the

matter in its extra ordinary jurisdiction.

Faced with this situation, learned counsel for the petitioner submits

that he may be permitted to withdraw the present petition.

Accordingly, the petition is dismissed as withdrawn, however, with

liberty to the petitioner to avail of her alternative remedy in accordance with law.





                                                 (RAJESH BINDAL)
13.8.2009                                             JUDGE
Reema