IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Criminal Miscellaneous No. M-28609 of 2008
Date of Decision: November 04, 2008
Ranjit Singh Sidhu
.....PETITIONER(S)
VERSUS
State of Punjab & Others
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. Amninder Preet Singh, Advocate, for
Md. Yousaf, Advocate, for the
petitioner.
. . .
AJAI LAMBA, J (Oral)
This petition has been filed under Section
482 Cr.P.C. for issuing directions to the officials
respondents to provide adequate security to the
petitioner as he apprehends danger to his life.
Learned counsel contends that son of the
petitioner is an elected Sarpanch and therefore, on
account of party faction, the petitioner feels threatened
at the hands of private respondents.
Having considered the material placed
before me, I do not find any ground to issue directions
while exercising jurisdiction under Section 482 Cr.P.C.
The petition is dismissed.
(AJAI LAMBA)
November 04, 2008 JUDGE
avin