High Court Punjab-Haryana High Court

Pardeep Kumar vs State Of Punjab And Others on 30 May, 2009

Punjab-Haryana High Court
Pardeep Kumar vs State Of Punjab And Others on 30 May, 2009
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH


               Criminal Misc. No. M-15493 of 2009 (O&M)
                      Date of decision: 30th May, 2009


Pardeep Kumar

                                                                ... Petitioner

                                   Versus

State of Punjab and others
                                                             ... Respondents


CORAM:       HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA


Present:     Mr. V.S. Rana, Advocate for the petitioner.


KANWALJIT SINGH AHLUWALIA, J. (ORAL)

Issue notice of motion to Advocate General, Punjab.

On the asking of Court, Mr. Mehardeep Singh, Deputy

Advocate General, Punjab accepts notice on behalf of the State. Copy of

the petition has been supplied to counsel for the State.

In the present petition, it has been stated that petitioner had

lodged FIR No. 103 dated 13.04.2009 at Police Station Focal Point,

Ludhiana under Sections 323, 341, 506, 427, 148, 149 IPC against the

respondents. Respondents are harassing the petitioner and petitioner

apprehends danger to his life and property.

Concerned SHO shall look into the grievances of the petitioner

and will devise adequate witness protection programme and if necessary,

as per the threat perception, shall ensure that no harm is caused to the

petitioner and if required, necessary vigil is undertaken.
Criminal Misc. No. M-15493 of 2009 (O&M) 2

With these observations, present petition is disposed off.

Copy of this order, under the signatures of Reader of this

Court, be handed over to counsel for the State, for onward transmission

and compliance.

[KANWALJIT SINGH AHLUWALIA]
JUDGE
May 30, 2009
rps