High Court Rajasthan High Court

Smt. Lad Kanwar vs State Of Rajasthan And Ors. on 22 May, 1997

Rajasthan High Court
Smt. Lad Kanwar vs State Of Rajasthan And Ors. on 22 May, 1997
Equivalent citations: 1997 (1) WLN 630
Bench: R Saxena, G Misra


JUDGMENT

1. Shri Yadav submits that the alleged detenue M/s. Durga Kanwar alias Shalu has not been recovered as yet despite the fact that the Investigating Officer in Crime No. 20/97 Police Station Mansarovar, Jaipur had himself went to various places in Punjab.

2. We have carefully perused the case diary of Crime No. 20/97. It is really a matter of grave concern that the alleged incident of kidnapping and abduction of Ms. Durga Kanwar was registered way back on 12th January, 1997, but despite many clues, the, minor girl has not been recovered as yet. Petitioner-Smt. Lad Kanwar has submitted certain document, a perusal where of reflects that she has approached the Additional I.G. Police, Jaipur and other higher authorities for handing over the investigation to some senior officer, but with no result A prompt and effective investigation ought to have been conducted in this case. We are not at all satisfied with the investigation conducted in this case.

3. We, therefore, in the interest of justice order that the investigation in Crime No. 20/97, Police Station Mansarovar, Jaipur be handed over to Superintendent of Police, CID (CB) Jaipur with the direction that he shall depute an officer not below the rank of Inspector of Police to conduct investigation in this case. The Superintendent of Police, CID (CB) Jaipur is also directed to produce the corpus of M/s. Durga Kanwar in this Court on or before 1.7.1997 alongwith the affidavit of the Investigating Officer in respect of the investigation conducted by him. A copy of this order be sent to the Director General of Police, Rajasthan, Jaipur and S.P., CID (CB) Jaipur for compliance.

Put up on 1.7.1997