IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Criminal Misc. No. M-22629 of 2011 (O&M)
Date of Decision : 15.09.2011.
Smt. Mukesh
...... Petitioner
Versus
State of Haryana and others
...... Respondents
CORAM : HON’BLE MR. JUSTICE NAWAB SINGH
Present: Mr. V.D. Sharma, Advocate,
for the petitioner.
Ms. Latika Rao, D.A.G., Haryana,
for respondents No.1 to 3- State.
Mr. Arvind Singh, Advocate,
for respondents No.4 and 5.
NAWAB SINGH J.(ORAL)
By filing this petition under Section 482 of the
Code of Criminal Procedure, petitioner seeks direction to
respondents No.2 and 3 to take action in case bearing First
Information Report No.123 dated May 7th, 2011, Police Station
Shahbad (Markanda), District Kurukshetra.
Learned State counsel assisted by Mr. Raj Kumar,
Sub Inspector, has stated that in this case, prosecution has proposed
to file report for cancellation of the case before the Area Magistrate.
In view above, no further action is required.
However, the petitioner is at liberty to file application under Section
156(3) of the Code of Criminal Procedure before the Area Magistrate
or a complaint under Section 200 of the Code.
Disposed of.
15.09.2011 (NAWAB SINGH) neetu JUDGE