Criminal Writ Petition No. 581 of 2008 -1-
****
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Writ Petition No. 581 of 2008
Date of decision : 22.8.2008
Gagandeep Singh ....Petitioner
Versus
State of Punjab ...Respondent
****
CORAM : HON'BLE MR. JUSTICE S. D. ANAND
Present: Mr. Amandeep Rai, Assistant Advocate General,
Punjab
S. D. ANAND, J.
In the course of the impugned application, which had
been received by post and ordered to be taken up on judicial side,
the grievance of the applicant (Gagandeep Singh son of S. Tarlok
Singh r/o Jandiala Guru, Amritsar) was that his brother Pushpinder
Singh had been to the Courts at Ludhiana in connection with a job
from where he was arrested by the Police which may try to implicate
him in some false case.
Learned State Counsel, under instruction from ASI Gian
Chand, Police Station Division No. V, Ludhiana, informs that
Pushpinder Singh had not been arrested in the jurisdiction of the
Police Station Division No. V, Ludhiana.
It may be noticed that complainant has not indicated any
date on which his brother had gone to the Courts at Ludhiana. The
Criminal Writ Petition No. 581 of 2008 -2-
****
complainant also does not indicate the time at which his brother had
allegedly been arrested.
In the light thereof, no further orders by this Court in the
complaint are required. It shall stand disposed of accordingly.
August 22, 2008 (S. D. ANAND) Pka JUDGE
Note: Whether to be referred to Report : Yes/No