Punjab-Haryana High Court
Sonia vs State Of Punjab & Others on 16 November, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Criminal Misc.-M No.34506 of 2011 (O&M)
Date of Decision: November 16, 2011
Sonia
...Petitioner
Versus
State of Punjab & others
...Respondents
CORAM: HON'BLE MR.JUSTICE RANJIT SINGH
1. Whether Reporters of local papers may be allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?
Present: Mr.Vaibhav Sehgal, Advocate,
for the petitioner.
*****
RANJIT SINGH, J.
The prayer is for conducting proper investigation for
offences under Sections 406 and 498-A IPC. The petitioner has an
alternative remedy as laid down in Sakiri Vasu Versus State of U.P.
and others, 2008(1) RCR (Criminal) 392. No case for issuing any
direction, therefore, is made out. The petitioner, if so advised, may
have her alternative remedy.
Dismissed.
November 16, 2011 ( RANJIT SINGH ) ramesh JUDGE