IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
Criminal Misc. No.M-20984 of 2009 (O&M)
Date of Decision: 27.8.2009.
Ram Phal
....Petitioner
Versus
Randeep and another
...Respondents
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Mr. K.K. Goel, Advocate
for the petitioner.
RAJESH BINDAL J.
****
The challenge in the present petition is to the order passed by the
Judicial Magistrate Ist Class, on 6.9.2007. Learned Magistrate did not find
sufficient material in the complaint to proceed against the respondents. The
order passed by learned Magistrate was upheld by the learned Additional
Sessions Judge, in a revision on 25.8.2008. The present petition was filed in this
Court nearly one year after the passing of order by learned Additional Sessions
Judge. There are no special circumstances which could enable this Court to
interfere in the impugned order at this belated stage in exercise of extraordinary
power once the petitioner has already availed of remedy of revision before the
learned Sessions Court.
The petition stands dismissed.
(RAJESH BINDAL)
27.8.2009 JUDGE
Reema