High Court Punjab-Haryana High Court

Rana Satpal Singh vs State Of Punjab And Others on 18 September, 2008

Punjab-Haryana High Court
Rana Satpal Singh vs State Of Punjab And Others on 18 September, 2008
Criminal Misc. No.M-12701 of 2008                                 -1-

                                        ***

IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH

                          Criminal Misc. No.M-12701 of 2008
                          Date of decision : 18.9.2008

Rana Satpal Singh                                           .....Petitioner

                          Versus
State of Punjab       and others                            ...Respondents

                                 ****

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

Present:      Mr. D.S.Sidhu,, Advocate for
              Mr. L.S.Sidhu, Advocate for the petitioner.

              Ms. Manjari Nehru, Deputy Advocate General, Punjab.

S. D. ANAND, J.

In the present petition, under Section 482 Cr.P.C., the

petitioner had applied for the issuance of a direction “to respondents no.1

to 3 to presentation of report under Section 173 of Cr.P.C. before the trial

Court, in case FIR No. 52 dated 2.6.07 under Section 420 IPC registered

at police Station Varrowal, District Tarn Taran against the respondents no.

4 to 8.”

In the counter filed by Manjit Inder Singh Bal, Deputy

Superintendent of Police, Sub Division, Goindwal Sahib, District Tarn

Taran (on behalf of respondents no. 1 to 3), there is a precise averment

that a case (FIR No. 52 dated 2.6.2007 under Section 420 IPC, P.S.

Verrowal, District Tarn Taran) was registered against Gurmit Singh,

Baljinder Kaur, Hira Singh, Hardial Singh @ Goldi, Dilawar Singh, Randhir

Singh, Sarabjit Singh, Baldev Singh Nambardar and Smt. Kashmir Kaur

who have since been arrested in this case. Thereafter, the matter was
Criminal Misc. No.M-12701 of 2008 -2-

***
reinvestigated on the filing of a relevant plea by Dilbagh Singh, Gursahib

Singh and Sulkhan Singh Nambardar. In the light of the result of re-

investigation/enquiry, the proceedings under Section 82 and 83 of the

Cr,P.C. have already initiated against Kikkar Singh to declare him as

proclaimed offender.

Learned counsel for the petitioner is not in a position to contest

the proposition that a petitioner, who is not satisfied with the manner or

quality of the investigation conducted by the police, has a grievance he

can take recourse to the remedy available to him on the judicial side in the

form of a private complaint and he can also resort to the filing of a plea

under Section 319 Cr.P.C. at appropriate stage of the trial.

In the light of the foregoing discussion, the petition shall stand

rejected. The petitioner may take recourse to whatever remedy is

available to him in accordance with law.

September 18, 2008                                   (S. D. ANAND)
Pka                                                      JUDGE

Note: Whether to be referred to Reporter: Yes/No