High Court Punjab-Haryana High Court

Surinder Kaur vs Gautam Cheema And Another on 13 January, 2009

Punjab-Haryana High Court
Surinder Kaur vs Gautam Cheema And Another on 13 January, 2009
C.O.C.P No. 618 of 2008                                                    -1-


        IN THE HIGH COURT OF PUNJAB AND HARYANA
                           AT CHANDIGARH.


                                                  C.O.C.P. No. 618 of 2008
                                        Date of Decision: January 13, 2009

Surinder Kaur




                                                                .....Petitioner
                                   Versus



Gautam Cheema and another
                                                             .....Respondents
CORAM:      HON'BLE MR JUSTICE T.P.S.MANN


Present :   None for the petitioner.

            Mr. S.S.Sahu, AAG, Punjab
            for respondent No.1.


T.P.S.MANN, J.(Oral)


The case of the petitioner is that inspite of passing of order

dated 19.3.2008 by this Court in Crl. Misc. No. 7166-M of 2008, no action

has been taken by respondent No.1 against respondents No.2 to 4.

Reply has been filed by respondent No.1. It has been stated

therein that the police has completed the investigation in case arising out of
C.O.C.P No. 618 of 2008 -2-

FIR No. 35 dated 20.2.2008, under Sections 376, 384 IPC. The challan was

prepared on 11.10.2008 against respondents No.2 and 3. The final report

was submitted in the Court of the Illaqa Magistrate on 16.10.2008.

Respondent No.4 had filed an application for the grant of anticipatory bail.

However, as he could not be arrested, proceedings under Sections 82, 83 of

the Code of Criminal Procedure stood initiated against him and those

proceedings are pending in the Court of Judicial Magistrate Ist Class,

Ludhiana and fixed for 17.1.2009.

In view of the above, the order dated 19.3.2008 passed in Crl.

Misc. No. 7166-M of 2008 stands complied with. The present petition is,

accordingly, dismissed. Rule is discharged.





                                                  ( T.P.S. MANN )
January 13, 2009                                        JUDGE
ajay-1