High Court Punjab-Haryana High Court

Salmu @ Behra And Another vs State Of Haryana on 13 February, 2009

Punjab-Haryana High Court
Salmu @ Behra And Another vs State Of Haryana on 13 February, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH

                                 Crl. Misc No. M-33550 of 2008
                                 Date of decision : 13.02.2009


Salmu @ Behra and another
                                                          ....Petitioners

                                        V/s


State of Haryana
                                                          ....Respondent.

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. Sunil Panwar, Advocate
for the petitioners.

Mr. Tarun Aggarwal, Sr. DAG Haryana.

RAJAN GUPTA J. (ORAL)

Learned counsel for the petitioners submits that petitioners are

totally falsely implicated in the instant case.

On the other hand, learned counsel for the State, on instruction

from Head Constable Mahesh Pal, who is present in Court, has brought to

the notice of the Court that against petitioner No. 1 there are 2 more FIRs

registered under Punjab Prohibition of Cow Slaughter Act, 1955 and against

petitioner No. 2 there is 1 more FIR registered under the said Act.

In the facts and circumstances of this case there is no merit in

the present petition and the same is dismissed as such.

13.02.2009                                                (RAJAN GUPTA)
Ajay                                                         JUDGE