IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Writ Petition No. 1233 of 2008
Date of decision : 16.01.2009
Daya Singh
....Petitioner
V/s
State of Punjab
....Respondent.
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Shailesh Gupta, DAG Punjab.
RAJAN GUPTA J. (ORAL)
Learned counsel for the State submits that on the receipt of
telegram by post, notice was issued to Punjab. Reply has been filed on
behalf of State, wherein, it has been mentioned that there was civil dispute
between the petitioner and head constable of the police regarding the
payment of rent. The allegations that the petitioner was threatened by
Inspector, Gurjit Singh, Incharge CIA staff, Faridkot and other police
officials namely S.I. Gurjit Singh, ASI Rachhpal Singh and HC Gohar
Singh has been denied.
Counsel for the State, submits that it shall be ensured that no
such threat is meted out in future to the petitioner.
In view of the above, the instant petition has been rendered
infructuous. Dismissed as such.
16.01.2009 (RAJAN GUPTA) Ajay JUDGE