High Court Punjab-Haryana High Court

Amar Nath Bhardwaj vs State Of Haryana And Others on 12 November, 2009

Punjab-Haryana High Court
Amar Nath Bhardwaj vs State Of Haryana And Others on 12 November, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH

                         Criminal Misc. No.M-31904 of 2009
                         Date of decision : 12.11.2009

Amar Nath Bhardwaj                                      ....Petitioner

                         Versus

State of Haryana and others                             ...Respondents

                               ****

CORAM : HON'BLE MR. JUSTICE S. D. ANAND

Present: Mr. Navneet Singh, Advocate for the petitioner.

S. D. ANAND, J.

The petitioner has a grievance that his daughter-in-law did not
get proper treatment at the hands of the respondents, in the course of her
delivery and died on account of insufficient and incompetent treatment. It
is averred that the enquiry conducted by the Deputy Civil Surgeon,
Gurgaon was farcical inasmuch as he is not an expert in the subject under
challenge. In support of the plea for obtaining an order for an enquiry into
the matter by an expert at the PGIMS, learned counsel relied upon Martin
F. D’Souza Vs. Mohd. Ishfaq 2009(2) R.C.R. (Criminal) 64.

The petitioner is relegated to the learned Trial Court
concerned which shall dispose of the plea raised before it after noticing
judicial pronouncement aforementioned.

Disposed of accordingly.

November 12, 2008                                    (S. D. ANAND)
Pka                                                    JUDGE