High Court Punjab-Haryana High Court

Yadwinder Singh vs State Of Punjab & Anr on 27 January, 2009

Punjab-Haryana High Court
Yadwinder Singh vs State Of Punjab & Anr on 27 January, 2009
CWP No.1259 of 2009                                      -: 1 :-


      IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                  HARYANA AT CHANDIGARH


                                      CWP No.1259 of 2009
                                      Date of decision: January 27, 2009.


Yadwinder Singh
                                                         ...Petitioner(s)

             v.

State of Punjab & Anr.

                                                         ...Respondent(s)


CORAM:HON'BLE MR. JUSTICE SURYA KANT


1. Whether Reporters of local papers may be allowed to see the judgment ?
2. Whether to be referred to the Reporters or not ?
3. Whether the judgment should be reported in the Digest?

Present:     Shri K.S. Boparai, Advocate for the petitioner.

                                   ORDER

Surya Kant, J. – (Oral):

The petitioner seeks a mandamus to direct the State authorities

to protect his life and liberty.

The petitioner has come up with the allegations that he was

forcibly picked up by respondents No.4 & 5, who are senior police officers,

at the instance of respondent No.6 and was compelled to append his

signatures on some blank stamp-papers, purchased from one Mrs. Sidhu, a

stamp-vendor of Kharar, on 9.12.2008. It is also claimed that a compromise

deed, dated 8.10.2008, has also been got signed from the petitioner, which is

lying with the private respondents. In order to lend credence to his story,

the petitioner is stated to have sent representations to the Director General
CWP No.1259 of 2009 -: 2 :-

of Police, Punjab and the Senior Superintendent of Police at Mohali on

10.12.2008 by way of a registered post. Reliance has also been placed upon

two affidavits – one by Darshan Singh s/o Sohan Singh and the other by

Inderjit Singh s/o Gurnam Singh – wherein it is claimed that the petitioner

was forcibly picked up by the police authorities.

Having heard Learned Counsel for the Petitioner, I am of the

considered view that no opinion can be formed in relation to the

genuineness of the sweeping and wild allegations levelled by the petitioner.

At the same time, keeping in view the fact that the petitioner is stated to

have represented to the higher police authorities, I am of the considered

view that the police authorities are obligated to take cognizance of his

complaint.

Consequently, and without expressing any opinion on merits of

the petitioner’s complaint, this petition is disposed of with a direction to the

Senior Superintendent of Police, Mohali to take cognizance of the

petitioner’s claim and take appropriate action in accordance with law, if so

required, within a period of two months.




January 27, 2009.                                    [ Surya Kant ]
kadyan                                                    Judge