IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Criminal Miscellaneous No. M-19777 of 2008
Date of Decision: August 12, 2008
Paramjit Kaur
.....PETITIONER(S)
VERSUS
State of Punjab & Others
.....RESPONDENT(S)
. . . CORAM: HON'BLE MR. JUSTICE AJAI LAMBA PRESENT: - Mr. Harsh Aggarwal, Advocate, for the petitioner.
Mr. Kamaldeep Singh Sidhu, Deputy Advocate
General, Punjab.
. . . AJAI LAMBA, J (Oral)
This petition has been filed under Section 482 Cr.P.C. praying
for issuing directions to the respondents to record the statement of Sinder Kaur,
who is the victim and also to register FIR.
Learned counsel for the respondent-State has pointed out that
statement of Sinder Kaur was recorded by Additional Chief Judicial Magistrate,
Mansa. Even FIR has been registered bearing No.108 dated 9.8.2008, Police
Station, Bhikhi, Mansa.
Having regard to the nature of controversy involved viz. that
Sinder Kaur was alive and wanted to give a second version, however, none was
recorded and the FIR was recorded after much persuasion, it is directed that the
investigation would be conducted by Deputy Superintendent of Police, Mansa.
Disposed of.
(AJAI LAMBA)
August 12, 2008 JUDGE
Crl. Misc. No. M- of 2008 [2]
avin