IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.W.P NO. 1327 OF 2009
DECIDED ON : 28.01.2009
Jathedar Baba Ranjit Singh
...Petitioner
versus
State of Punjab and others
...Respondents
CORAM : HON'BLE MR. JUSTICE SURYA KANT
Present : Mr. Gaurave Bhayyia, Advocate,
for the petitioner.
SURYA KANT, J. (ORAL)
Notice of motion.
Mr. G. S. Attariwala, Additional AG, Punjab accepts
notice on behalf of the respondents.
The petitioner, who is stated to be Chief of Tarna Dal,
seeks a mandamus to provide adequate security to him as there
is an alleged threat to his life and liberty.
Tarna Dal, a group of Nihang Sikhs, was earlier
headed by Jathedar Ajit Singh Pullah, who was reportedly
murdered inside the jail on 28.08.2008 and FIR No.403 dated
28.08.2008 under Section 302 of the Indian Penal Code has been
registered to that effect at Police Station Sadar, Amritsar. The
petitioner is stated to be protecting the life of an eye witness
(Gurdial Singh) who is a crucial prosecution witness in the
aforementioned case. On that count, the petitioner alleges that
there is an eminent threat to his own life and liberty as there are
certain anti-social elements who want to eliminate him.
C.W.P NO. 1327 OF 2009 -2-
Having heard learned counsel for the parties at some
length and keeping in view the nature of the allegations made by
the petitioner but without expressing any views on merits thereof
and also taking into consideration the fact that the petitioner has
already approached the higher police authorities, including the
Director General of Police, vide his representation dated
03.10.2008 (Annexure P-3), I deem it appropriate to dispose of
this writ petition with a direction to the Director General of Police,
Punjab, as well as, Senior Superintendents of Police, Amritsar
and Gurdaspur to take cognizance of the petitioner’s
representation and assess the threat perception, if any, to him
and take further appropriate action in the matter, in accordance
with law, if so required.
The needful shall be done within one month from the
receipt of certified copy of this order.
JANUARY 28, 2009 (SURYA KANT) shalini JUDGE