IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-20808 of 2011 (O & M)
DATE OF DECISION: August 11, 2011
Smt. Surjit Kaur .........PETITIONER(S)
VERSUS
State of Punjab and others ........ RESPONDENT(S)
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
Present: Mr. S.L. Chander Shekhar, Advocate,
for the petitioner(s).
AJAI LAMBA, J. (ORAL)
The petition filed under Section 482 Cr.P.C. seeks issuance of
direction to respondents no. 1 to 6 to book respondents no. 7 to 9 after
registering criminal case against them for committing offences of causing
injuries to the petitioner and her old aged husband with sharp edged
weapon.
Perusal of the complaint does not make out a case for issuance of
directions under Section 482 Cr.P.C. The medico legal aspect of the case
has not been placed on record for consideration of the Court, which would
prima facie make it evident that cognizable offence has been committed.
In such circumstances, the petition is dismissed, however, with
liberty to the petitioners to avail of alternate remedies.
11.08.2011 (AJAI LAMBA) shivani JUDGE