High Court Punjab-Haryana High Court

Jeewanjot Organization Of … vs State Of Punjab And Others on 10 November, 2009

Punjab-Haryana High Court
Jeewanjot Organization Of … vs State Of Punjab And Others on 10 November, 2009
CWP No.15469 of 2008
                                                                   -1-


IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                  CWP No.15469 of 2008
                                  Date of decision : 10-11-2009


Jeewanjot Organization of Promotion &
Empowerment of Humanity and another

                                               .... Petitioners


                             VERSUS


State of Punjab and others

                                                ....Respondents


CORAM:- HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA


Present:   Mr. Arjun Lakhanpal, Advocate.

           Mr. Anil Kumar Sharma, Addl. AG, Punjab.


KANWALJIT SINGH AHLUWALIA, J. (Oral)

Jeewanjot Organization of Promotion & Empowerment of

Humanity is running a Drug Counselling and Rehabilitation Centre

(hereinafter referred to as “the Centre”). The grievance of the

petitioners made in the present petition is that Chief Medical Officer,

Sub Divisional Magistrate and Police conduct unnecessary raids in

the Centre run by the petitioner and there is apprehension that official

of the drug Centre will be falsely implicated in criminal cases.

In response to the writ petition, DSP, Kharar has filed an

affidavit. It has been stated therein that no raid was conducted by

Kharar Police and apprehension of the petitioner is unfounded.

The present petition is disposed of with a direction to
CWP No.15469 of 2008
-2-

respondent no.3, Senior Superintendent of Police, SAS Nagar,

Mohali that no official of the police shall conduct a raid without

making a prior entry to this effect in the Daily Diary Report.

Petition stands disposed of.




                                  (KANWALJIT SINGH AHLUWALIA)
10-11-2009                                  JUDGE
manju