IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
Criminal Misc.13594-M of 2008
DATE OF DECISION : OCTOBER 21, 2008
SANTOKH SINGH ....... PETITIONER(S)
VERSUS
STATE OF PUNJAB & ORS. .... RESPONDENT(S)
CORAM : HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: Mr. RK Dadwal, Advocate, for the petitioner(s).
Mr. HS Brar, DAG, Punjab.
AJAI LAMBA, J. (Oral)
This petition under Section 482, Code of Criminal Procedure,
prays for issuance of directions to respondents No.4 and 5 not to harass the
petitioner. The petitioner seems particularly agitated against SI Ranjit
Singh of Police Station, Behram, who has been impleaded as respondent
No.5.
Learned counsel for the respondent-State, while drawing the
attention of the court towards reply dated 17.10.2008, filed today in court,
states that the petitioner and respondent No.6 were proceeded against in
proceedings under Sections 107/151, Code of Criminal Procedure. A
complaint was made before the Punjab State Human Rights Commission,
Chandigarh, in regard to demand of bribe by SI Ranjit Singh. The inquiry
was conducted by Shri Jagtar Singh Kainth, Superintendent of Police (Head
Criminal Misc.13594-M of 2008 2
Quarter), Nawanshahr. The petitioner, however, during inquiry, gave a
statement that he did not apprehend any danger from SI Ranjit Singh and
did not want to pursue the case.
In view of the above, no further directions are called for.
In case the petitioner is required, he shall, however, be
summoned by way of issuing a notice under Section 160, Code of
Criminal Procedure. This order shall enure for 90 days from today.
With the above observations, the petition is disposed of.
October 21, 2008 ( AJAI LAMBA ) Kang JUDGE