High Court Punjab-Haryana High Court

Darbara Singh vs State Of Punjab on 16 January, 2009

Punjab-Haryana High Court
Darbara Singh vs State Of Punjab on 16 January, 2009
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH


                   Criminal Misc. No. 51764-M of 2005
                     Date of decision: 16th January, 2009


Darbara Singh

                                                                    ... Petitioner

                                   Versus

State of Punjab
                                                                  ... Respondent



CORAM:      HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA


Present:    Mr. Ranjan Lakhanpal, Advocate for the petitioner.

            Mr. Mehardeep Singh, Assistant Advocate General Punjab for
            the State.


KANWALJIT SINGH AHLUWALIA, J. (ORAL)

Counsel for the State has filed reply on behalf of Pawan

Kumar Rai, IPS, SSP Jalandhar. This reply is dated 25th August, 2008. In

para 2 of the reply, it has been stated as under:

“2. That in the course of investigation by Sh.Kamal
Kumar, Superintendent of Police (Zonal) (Crime), Jalandhar,
Darbara Singh petitioner has been innocent and this report
and opinion of Sh.Kamal Kumar, Superintendent of Police
(Zonal) (Crime), Jalandhar was also proved by the Director
General of Police, Punjab. Accordingly, a request was made
to the Illaqa Magistrate, Phillaur to discharge Darbara Singh
petitioner and the ld. Illaqa Magistrate, Phillaur discharged
Darbara Singh petitioner through his order dated
23.04.2008.”

Criminal Misc. No. 51764-M of 2005 2

In view of the reply filed, Mr.Ranjan Lakhanpal states that he

may be permitted to withdraw the present petition with liberty to approach

the Court of competent jurisdiction in accordance with law, in case

cancellation report is not accepted.

As prayed, present petition is dismissed as withdrawn, with

liberty aforesaid.

[KANWALJIT SINGH AHLUWALIA]
JUDGE
January 16, 2009
rps