High Court Punjab-Haryana High Court

Paramjit Singh vs State Of Punjab And Others on 24 February, 2009

Punjab-Haryana High Court
Paramjit Singh vs State Of Punjab And Others on 24 February, 2009
        In the High Court of Punjab and Haryana at Chandigarh


                       Criminal Misc. No.M-5114 of 2009 (O&M)
                       Date of decision: 24.2.2009

Paramjit Singh
                                                      ......Petitioner
                       Versus


State of Punjab and others

                                                   .......Respondents


CORAM: HON'BLE MRS. JUSTICE SABINA


Present:    Mr.A.S.Bhatti , Advocate,
            for the petitioner.
                  ****


SABINA, J.

This petition has been filed by Paramjit Singh under

Section 482 of the Code of Criminal Procedure (“Cr.P.C. for short) for

issuance of directions to respondent Nos. 1 to 3 to register a criminal

case under Sections 420, 406 of the Indian Penal Code against

respondent Nos. 4 to 6.

Learned counsel for the petitioner states that he may be

permitted to withdraw this petition to enable the petitioner to

approach the Magistrate under Section 156 (3) of the Code of

Criminal Procedure.

Ordered accordingly.

(SABINA)
JUDGE
February 24, 2009
anita