High Court Madhya Pradesh High Court

Jaypal Singh Purram vs The State Of Madhya Pradesh on 15 December, 2010

Madhya Pradesh High Court
Jaypal Singh Purram vs The State Of Madhya Pradesh on 15 December, 2010
                           W.P.No.18877/2006

     Jaipal Singh                                    State of M.P. & others




15.12.2010
         Shri Amod Gupta, counsel for petitioner.
         Shri P.K.Kaurav, Dy.A.G., for respondents.

The petitioner has sought following reliefs :-
7-1 vr% ekuuh; mPp U;k;ky; ls izkFZkuk gS fd
U;k;fgr esa izdj.k dh tkap fdlh Lora= laLFkk lha- vkbZ -Mh
;k ofjLV vf/kdkjh ls djkbZ tk dj lacaf/kr
vf/kdkfj;ksa@deZpkfj;ksa ds fo:) dk;Zokgh fd;s tkus gsrq
mfpr vkns’k@funsZ ‘k tkjh fd;s tkus dh vuqdaik dh tkos A

7-2 ;kfpdk esa fd;s x;s dFku ,oa ifjLfFkfr;ksa dks
ns[krs gq, ekuuh; mPp U;k;ky; tks Hkh vkns’k @funsZ’k
mfpr le>s ;kfpdk drkZ dks iznku fd;s tkus dh vuqdaik
djsa A
The respondent no.3 has filed reply, in which in para 1 of the
reply it is stated thus :-

“1. That the petitioner in his petition has
taken grounds interalia to seek directions from
the Hon’ble High Court for investigation into the
murder of his son Surendra Singh which was
registered at Dohra Polie Station, Distt. Balaghat
vide crime 58/01 u/s 302 & 307 IPC by Crime
Branch CID, Madhya Pradesh Police as the
District Police of Balaghat was likely to file
closure report in this case. The petitioner did
not seek any specific relief from respondent
no.3.”

In view of the fact that the Crime Investigation Department
has also investigated the matter and has recorded its conclusion, if
the petitioner feels aggrieved by the aforesaid, petitioner may file
private complaint before the competent Court of jurisdiction. If the
Sessions Trial is still pending before the competent Court of
jurisdiction, petitioner may also approach to the same Court for
ventilation of the grievance.

With the aforesaid liberty, this petition is finally disposed of
with no order as to costs.

(Krishn Kumar Lahoti)
JUDGE
M.