High Court Punjab-Haryana High Court

Tarun Kumar Sharma vs State Of Haryana And Others on 29 April, 2009

Punjab-Haryana High Court
Tarun Kumar Sharma vs State Of Haryana And Others on 29 April, 2009
      In the High Court of Punjab and Haryana at Chandigarh


                               Crl. Misc. No. M- 273 of 2009
                               Date of Decision:April 29, 2009

Tarun Kumar Sharma

                                            ---Petitioner


                   versus


State of Haryana and others

                                            ---Respondents

Coram:       HON'BLE MRS. JUSTICE SABINA

                 ***

Present:     Mr.J.S.Ghuman ,Advocate,
             for the petitioner

             Mr. Sidharth Sarup, AAG, Haryana
             for respondents No. 1 to 7

             Mr.J.S.Hooda, Advocate,
             for respondents No. 8 and 9

             Mr. M.S.Tewatia, Advocate,
             for respondent No. 10

                   ***


SABINA, J.

Tarun Kumar Sharma-Petitioner has filed this petition under

Section 482 of the Code of Criminal Procedure (herein after referred to as

‘Cr.P.C.) for issuance of directions to respondents No. 1 to 4 to conduct free

and fair investigation in case FIR No. 263 dated 11.7.2006 under Section

420, 406 of the Indian Penal Code registered at Police Station Camp.

Colony, Faridabad and to entrust the investigation to some senior IPS

officer.

Learned State counsel has submitted that now the investigation
Crl. Misc. No. M- 273 of 2009 -2-

has been conducted by DSP, Palwal and per his enquiry he found that

Seema, Anita, Suresh, Naresh, Karambir and Dharambir were not

involved in the commission of the crime whereas Ramesh Chand,

Sumanlata, Kuldeep were arrested as they were found to be involved in the

commission of the crime. Udai Chand Kaushik is yet to be arrested.

Learned State counsel further states that accused Raju in further enquiry

conducted by Deputy Superintendent of Police, Palwal has been found

innocent.

Since the matter has now been enquired by the Deputy

Superintendent of Police, no further interference is called for.

Petition stands disposed of accordingly.

(SABINA)
JUDGE

April 29, 2009
PARAMJIT