IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. M-8098 of 2009 (O&M)
Date of decision: 24th March, 2009
Swarnjit Singh Brar
... Petitioner
Versus
State of Punjab and others
... Respondents
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA
Present: Mr. Parminder Singh Grewal, Advocate for the petitioner.
KANWALJIT SINGH AHLUWALIA, J. (ORAL)
Present petition has been filed under Section 482 Cr.P.C.
seeking direction to register FIR against the accused under Sections 406,
379, 420, 467, 468, 471, 120-B IPC.
The petitioner submitted an application to the Ld. Deputy
Commissioner for registration of a criminal case against the
aforementioned accused Inderjit Singh for misappropriating the agricultural
implements belonging to the petitioner entrusted to him, for committing
theft in the house of the petitioner and for illegally selling the Ford Tractor
3600 by forging and fabricating the ownership documents of the
aforementioned Ford Tractor belonging to the petitioner.
It has been recently held by the Hon’ble Apex Court in ‘Skiri
Vasu v. State of U.P. and others’, 2008 (1) RCR (Criminal) 392 that no
direction, as prayed for by the petitioner, can be issued by this Court. The
Criminal Misc. No. M-8098 of 2009 2
petitioner, if so advised, may take recourse to alternative remedy, available
to him under law.
With these observations, present petition is disposed off.
[KANWALJIT SINGH AHLUWALIA]
JUDGE
March 24, 2009
rps