IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
Criminal Misc. No.M-18855 of 2009 (O&M)
Date of Decision: 11.8.2009.
Arun Kumar Sethi
....Petitioner
Versus
State of Punjab and others
...Respondents
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Mr. Vivek Salathia, Advocate
for the petitioner.
Mr. Mehardeep Singh, DAG Punjab.
RAJESH BINDAL J.
****
The petitioner before filing the present petition before this Court
had filed a petition before the Punjab State Human Rights Commission in which
notice was issued with the direction that inspite of FIR having been registered no
action would be taken against the accused. Finding the case to be fit for scrutiny
under the Protection of Human Rights Act, 1993, the complaint was sent to
ADGP IVC-cum-Human Rights, Punjab/SSP Amritsar for thorough inquiry from a
senior rank officer and submission of report by the next date of hearing, the
application was adjourned to July 15, 2009.
Considering the fact that the petitioner has already approached the
Punjab State Human Rights Commission, the present petition during pendency
thereof cannot be entertained.
Dismissed.
(RAJESH BINDAL)
11.8.2009 JUDGE
Reema