Criminal Misc. No. M-33458 of 2008 1
In the High Court of Punjab and Haryana, at Chandigarh.
Criminal Misc. No. M-33458 of 2008
Date of Decision: 17.2.2009
Gurdit Singh
...Petitioner
Versus
State of Punjab and Others
...Respondents
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr. Sachin Sharma, Advocate
for the petitioner.
Mr. Anter Singh Brar, Senior Deputy
Advocate General, Punjab, for
respondents No.1 to 3.
None for respondents No.4 to 8.
Kanwaljit Singh Ahluwalia, J. (Oral)
Reply by way of affidavit has been filed by Gurnam Singh,
PPS, Deputy Superintendent of Police, City-I, Amritsar. It has been
stated that on basis of statement made by the petitioner and taking into
consideration his medicolegal report, a case FIR No. 255 dated
22.11.2008 was registered at Police Station “B” Division, Amritsar, under
Sections 323, 325, 34 IPC. It is further stated that respondents No.4 to
6 were arrested and were released on bail. Thereafter, respondent Nos.
4 to 6 moved an application before the Senior Superintendent of Police,
Amritsar. Thereafter, the investigation is being conducted by Gurnam
Singh, PPS, Deputy Superintendent of Police, City-I, Amritsar.
Criminal Misc. No. M-33458 of 2008 2
Counsel for the State, on instructions from Balkar Singh,
Assistant Sub Inspector, Police Station “B” Division, Amritsar, submits
that the investigation in the FIR shall be concluded within one month.
In view of this no further action is called for. Present petition
is disposed off.
(Kanwaljit Singh Ahluwalia)
Judge
February 17, 2009
“DK”