IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Criminal Misc. -M No. 34549 of 2008 (O&M)
Date of decision : January 06, 2009
Balwinder Singh
....Petitioner
versus
Union Territory, Chandigarh and others
....Respondents
Coram: Hon'ble Mr. Justice Pritam Pal
Present : Mr. Gurnam Singh, Advocate for the petitioner
Pritam Pal,J. (Oral)
Petitioner has filed this petition under section 482 of the Code
of Criminal Procedure for directing the respondents to conclude the
investigation in case FIR No. 257 dated 17.5.2008, under sections 306, 120-
B IPC, registered at Police Station Sector-34, Chandigarh.
Learned counsel for the petitioner contends that the father of
the petitioner was murdered on 5.9.2005 within the territory of Union
Territory, Chandigarh. However, no serious investigation was conducted
by the police of Chandigarh. Therefore, a petition was filed in this Court
whereupon vide order dated 24.3.2008, a direction was issued to respondent
no. 3 for conducting the investigation of this case under the supervision of
Senior Superintendent of Police, Panchkula. Till today no progress has
been made in the investigation of this case. It is also submitted that the
perpetuators of the crime are still at large and no steps have been taken for
effecting their arrest.
Criminal Misc. -M No. 34549 of 2008 (O&M)
Notice of motion to the respondents.
On the asking of the Court, Mr. SS Patter, Sr. DAG Haryana
accepts notice on behalf of respondent Nos. 2 and 3. Copy of the petition
has been given to the learned State counsel.
After hearing the learned counsel for the parties and going
through the material placed on the file, this petition is disposed of with a
direction that Senior Superintendent of Police, Panchkula respondent no. 2
shall personally look into the matter and take an appropriate action within a
period of one month from the date of receipt of copy of this order, in
accordance with law.
( Pritam Pal )
January 06, 2009 Judge
'dalbir'