CWP No. 19342 of 2006
Court on its own motion
Present : Mr. Amol Rattan Singh, Addl. A.G. Punjab
Mr. O.S.Batalvi, Advocate for A.S.I. Parkash Singh.
****
Heard Mr. Amol Rattan Singh, Addl. A.G. Punjab has taken
us through the counter affidavits filed by the respondents including an
additional affidavit sworn by Dr. Naresh Kumar Arora, IPS, and filed today.
From a reading of the additional affidavit, it appears that upon an enquiry
conducted into the incident referred to in the newspapers, a case was
registered in Police Station, Civil Lines, Batala for an offence punishable
under Sections 342/323/34 of Indian Penal Code against ASI Parkash Singh
and three others, allegedly responsible for the incident in question. The
affidavit further states that disciplinary action had also been initiated against
Shri Parkash Singh, ASI who has since been dismissed from service in
terms of an order passed by the Senior Superintendent of Police, Batala,
upheld in revision by the Inspector General of Police, Border Range,
Amritsar.
Mr. Amol Rattan Singh, further submits that a charge-sheet has
already been filed against Parkash Singh and three others pursuant to the
above case registered in Police Station, Civil Lines, Batala who are being
tried by the competent Court at Batala, for the offence alleged against them.
In that view, therefore, nothing survives for consideration in
this writ petition. The action already taken appears to be sufficient to justify
the closure of the present proceedings.
We order accordingly.
No costs.
(T.S.THAKUR)
CHIEF JUSTICE
(SURYA KANT)
09.09.2008 JUDGE
'ravinder'