High Court Punjab-Haryana High Court

Sanjay vs State Of Haryana And Others on 27 July, 2011

Punjab-Haryana High Court
Sanjay vs State Of Haryana And Others on 27 July, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
              CHANDIGARH


                              Crl.Misc.No.M-22484 of 2011 (O&M)

                              Date of decision : 27.7.2011


Sanjay

                                              ....Petitioner
              Versus


State of Haryana and others

                                              ...Respondents

CORAM : HON'BLE MR.JUSTICE MAHESH GROVER
                  ....

Present:   Mr.P.R.Yadav, Advocate
           for the petitioner.
                          .....

MAHESH GROVER, J.

Concededly, according to the facts which have been made

in the petition, cancellation report has been prepared which in all

probability will be submitted and against which the petitioner has

remedy of filing the protest petition.

Learned counsel for the petitioner says that he is being

criminally intimated and threatened by the police officials to drop the

proceedings and not to pursue the matter any further.

In exercise of powers under Section 482 of the Code of

Criminal Procedure, the Court cannot redress the grievance of the

petitioner. In case his allegations have any substance, he has the

remedy of filing a complaint against the officials and the persons who

are criminally intimidating him.

No ground to interfere.

Crl.Misc.No.M-22484 of 2011 (O&M) -2-

Dismissed.

27.7.2011                        (MAHESH GROVER)
                                     JUDGE
dss