High Court Punjab-Haryana High Court

Ram Chander Sahni vs State Of Punjab on 23 September, 2009

Punjab-Haryana High Court
Ram Chander Sahni vs State Of Punjab on 23 September, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                          AT CHANDIGARH.

                                 Criminal Writ Petition No. 863 of 2009 (O&M)

                                 Date of Decision: 23.9.2009.

Ram Chander Sahni
                                                  ....Petitioner

              Versus

State of Punjab
                                                   ...Respondent

CORAM : Hon'ble Mr. Justice Rajesh Bindal

Present:-     Mr. Anter Singh Brar, Sr. DAG Punjab.

RAJESH BINDAL J.

                       ****

In response to the notice issued on September 5, 2009, Arpit

Shukla, IPS, Senior Superintendent of Police, Patiala has appeared in person

and stated that ASI Sham Lal was deputed to appear in the present case in

Court and he had infact come to the Court on the date fixed but did not contact

the State counsel. For his dereliction of duty he has been suspended.

As far as merits of the case are concerned learned counsel for the

State submitted that the matter in dispute was considered by the National

Human Rights Commission and the orders passed by it are being complied with

and FIR No. 48 dated 1.5.2009, under Sections 364,307,347,506 IPC was

registered at Police Station Bhadson and the matter is under investigation.

Keeping in view the aforesaid fact, the present petition is

dismissed as infructuous.




                                               (RAJESH BINDAL)
23.9.2009                                           JUDGE
Reema