IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
Criminal Misc.10344-M of 2008
DATE OF DECISION : AUGUST 22, 2008
SMT. CHAMPA DEVI ETC. ....... PETITIONER(S)
VERSUS
STATE OF HARYANA & ANR. .... RESPONDENT(S)
CORAM : HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: Mr. SP Chahar, Advocate, for the petitioner(s).
Mr. Madan Gupta, Sr.DAG, Haryana.
AJAI LAMBA, J. (Oral)
This petition under Section 482, Code of Criminal Procedure,
seeks quashing of FIR No.367 dated 17.10.2006 under Sections 498-A,
406, Indian Penal Code, Police Station, Jhajjar (Annexure P-1) and all
subsequent proceedings.
On a specific query of the Court, learned counsel for the
petitioners has given information that the charges have been framed.
Having regard to the fact that the trial court is seized of the
matter, at this stage, no ground for interference is made out.
The petition is, accordingly, dismissed.
The petitioners, however, would be at liberty to take all the
pleas taken in this petition in challenge to the order framing charges or
during the course of trial.
August 22, 2008 ( AJAI LAMBA ) Kang JUDGE