IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.W.P. No.8086 of 2008
Date of decision:20.07.2009.
Jagtar Singh ...Petitioner
Versus
State of Punjab and others ...Respondents
CORAM: HON'BLE MR. JUSTICE JASBIR SINGH
Present: Mr. P.P.S. Singh, Advocate, for the petitioner.
Mr. Anil Sharma, Addl. A.G., Punjab,
for respondent Nos.1 to 3.
Mr. Kanwaljeet Singh, Senior Advocate, with
Mr. R.S.Aulakh, Advocate, for respondent Nos.4 and 5.
*****
JASBIR SINGH, J. (ORAL).
Petitioner filed this writ petition with a prayer to provide him
police protection. It was averment of the petitioner that respondent
No.5, in connivance with other respondents, is harming his interest,
despite Civil Court decrees in his favour.
Vide order dated 09.06.2008, Senior Superintendent of
Police, Moga was directed to provide police protection to the petitioner,
as and when any request is made in that regard.
At the time of arguments, it was brought to the notice of this
Court that, in the meantime, petitioner had died. If that is so, this writ
petition has become infructuous.
However, it is made clear that legal heirs of the deceased,
if they apprehend any danger, shall have an independent right to raise
their grievance before the authorities concerned.
Disposed of.
July 20, 2009. ( JASBIR SINGH ) vinod JUDGE