IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No.M-6185 of 2008
Date of decision : 18.11.2008
Sita Ram .....Petitioner
Versus
State of Punjab and others ...Respondents
CORAM : HON'BLE MR. JUSTICE S. D. ANAND
Present: Mr. Navdeep Chhabra, Advocate for the petitioner.
Ms. Manjari Nehru, Deputy Advocate General, Punjab
Mr. Mohd. Yusuf, Advocate for respondent no.3
Mr. Arvind Razotia, Advocate for respondent no.4.
****
S. D. ANAND, J.
Learned counsel for the petitioner states that he would be
content if a direction for protection of the life and liberty of the petitioner,
further direction is issued to respondent no. 2- Senior Superintendent of
Police, Ferozepur to look into his grievance and to safeguard the life and
liberty of the petitioner from respondent no.3, who is misusing his official
powers.
In the context of the latter relief, it is common ground that
presently respondent no.3 has no longer posted as SHO over there. In
that view of things, that part of the relief is rendered infructuous.
The petitions hall stand disposed of with a direction to
respondent no. 2 to ensure that the petitioner shall have the similar
constitutional protection which is available to all the citizens of the country
under Article 21 of the Constitution of India. The S.S.P., Ferozepur is
further directed to look into the grievance of the petitioner. The exercise
shall be concluded within one month from today.
November 18, 2008 (S. D. ANAND) Pka JUDGE