High Court Punjab-Haryana High Court

Vipin Kumar And Another vs Balwinder Kaur on 17 March, 2009

Punjab-Haryana High Court
Vipin Kumar And Another vs Balwinder Kaur on 17 March, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                                Crl.M. No. M-7163 of 2009
                                Date of decision : 17.3.2009.

                                ...

    Vipin Kumar and another
                                             ................ Petitioners

                                vs.

    Balwinder Kaur
                                             .................Respondent



    Coram: Hon'ble Mr. Justice K.C. Puri



    Present: Sh. Sandeep Arora, Advocate
             for the petitioners.
                 ...


    K.C. Puri, J. (Oral)

The petitioners have challenged the complaint No. 152/2005

titled as Balwinder Kaur vs. Vipin Kumar and others under Sections

420, 465, 466, 467, 468, 471, 120-B IPC (Annexure P-1) and

subsequent proceedings including the summoning order dated

16.11.2007 (Annexure P-2).

Admittedly, the order dated 16.11.2007 is revisable and the

petitioners have not availed that remedy. So, no ground for

interference is made out.

The petition stands dismissed.

However, the petitioners are at liberty to avail the

appropriate remedy available to them under the law in the first

instance.

Crl.M. No. M-7163 of 2009 -2-

Counsel for the petitioners has submitted that non-bailable

warrants have been issued against them and he seeks protection for

the same.

However, I am afraid that this contention cannot be

adjudicated in the present petition. The petitioners have got the

remedy under the law and they may avail the same.

( K.C. Puri )
17.3.2009. Judge
chug