COCP No. 1552 of 2006 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
COCP 1552 of 2006
Date of decision: February 11, 2009
Amrik Singh
.....PETITIONER
Versus
S.K.Asthana, SSP, Patiala
.....RESPONDENT
CORAM: HON'BLE MR JUSTICE T.P.S.MANN
PRESENT: Mr Navkesh Singh, Advocate
for the petitioner.
Mr M.C.Berry, Additional Advocate General, Punjab
for the respondent.
T.P.S.MANN, J. (Oral):
According to the petitioner, the respondent did not decide the
representation submitted by the petitioner despite the order passed by this
Court on March 13, 2008.
Reply has been filed by the respondent. It has been stated
therein that after receipt of the order dated March 13, 2008, the respondent
directed the Deputy Superintendent of Police, Patran to enquire into the
complaint of the petitioner. The Deputy Superintendent of Police, Patran
returned the papers with the request that the investigation was being
conducted by the Superintendent of Police (Detective), Patiala.
Accordingly, the Superintendent of Police (Detective), Patiala was asked to
enquire into the complaint, who recommended that the FIR had been got
registered falsely by the petitioner. Accordingly, it was recommended that
un-trace report be prepared and sent to the Court concerned. The enquiry
report submitted by the Superintendent of Police (Detective), Patiala was
examined by the respondent, who then came to the conclusion that the same
was in order. The enquiry report was, accordingly, approved and un-trace
COCP No. 1552 of 2006 2
report prepared and submitted in the Court of Ilaqa Magistrate. During the
pendency of the same, the petitioner opposed the un-trace report by stating
that he did not agree with the investigation conducted by the police.
However, on account of the fact that a private complaint had already been
filed by the petitioner, learned Ilaqa Magistrate ordered that the cancellation
report be attached with the complaint case. The complaint is now pending
before the learned trial Court for 24.2.2009.
In view of the above, there is no merit in the petition, which is,
accordingly, dismissed. Rule is discharged.
February 11, 2009 (T.P.S.MANN) Pds. JUDGE