High Court Punjab-Haryana High Court

Inder Singh And Another vs State Of Punjab And Others on 4 September, 2008

Punjab-Haryana High Court
Inder Singh And Another vs State Of Punjab And Others on 4 September, 2008
CWP No.4641 of 2008                                           [1]

THE     HIGH COURT OF PUNJAB AND                        HARYANA           AT
                   CHANDIGARH.



                                     Civil Writ Petition No.4641 of 2008

                                     Date of Decision: 04 - 09- 2008



Inder Singh and another                                 ....Petitioners


                               v.

State of Punjab and others                              ....Respondents



CORAM:      HON'BLE MR.JUSTICE HEMANT GUPTA
            HON'BLE MR.JUSTICE KANWALJIT SINGH AHLUWALIA

                               ***

Present:    Ms.D.S.Pheruman, Advocate
            for the petitioners.

            Mr.A.S.Jattana,Addl.A.G., Punjab
            for respondents No.1 to 4.

            Mr.Naveen Batra, Advocate
            for respondent No.5.

                              ***

KANWALJIT SINGH AHLUWALIA, J.

Present petition has been filed by Inder Singh who claims

himself to be Mukh Sewadar of Dargah Hajarat Peer Baba Ali Mohammed

Sheikh, Amritsar and Paramjit Singh son of Baba Inder Singh. They have

invoked the jurisdiction of this Court under Article 226 of the Constitution

praying for issuance of a writ of mandamus calling upon Senior

Superintendent of Police, Amritsar and Station House Officer, Police

Station Sultanwind (Dobourji), Amritsar to register a case against the newly

impleaded respondent Upkar Singh Sandhu and Devinder Singh Dhillon
CWP No.4641 of 2008 [2]

along with other un-identified persons who had allegedly assaulted the

petitioners and ransacked their residential/religious place by tress passing

into the same.

Notice of motion was issued by this Court. During the course

of arguments, reliance has also been placed on Annexure P-4, complaint

submitted to Senior Superintendent of Police, Amritsar on 13.12.2007.

Petitioner No.1 had earlier filed Civil Writ Petition No.54233 of 2007 in

which a direction was issued to Senior Superintendent of Police, Amritsar to

dispose off the representation Annexure P-4. Photographs have also been

annexed to show that kacha boundary wall has been ran sacked. A perusal

of Annexure P-16 reveals that petitioners have preferred Civil Misc. Appeal

against the orders of the Civil Judge (Junior Division), Amritsar who has

refused to grant ad-interim injunction in their favour.

Deputy Superintendent of Police, Jandiala Guru Sub Division,

District Amritsar has filed reply on behalf of Senior Superintendent of

Police, Amritsar and Station House Officer, Police Station Sultanwind,

Amritsar – respondents No.2 and 3. In the reply, it has been stated that

enquiry was conducted by the Deputy Superintendent of Police and

allegations were found to be false and there is no apprehension of danger to

the life and liberty of the petitioners. It has been also stated that petitioners

have encroached upon (occupied illegally) the land owned by Upkar Singh

Sandhu.

We have heard learned counsel for the parties.

The dispute between the parties is pending before the Civil

Court. Ad-interim injunction has been refused, against which appeal has

been filed. The allegations levelled in the petition have been denied by the
CWP No.4641 of 2008 [3]

Deputy Superintendent of Police, who has filed reply on behalf of Senior

Superintendent of Police and Station House Officer of the concerned police

station.

In the present petition allegations have also been levelled that

respondents No.5 and 6 have committed offence under the Scheduled Castes

& Scheduled Tribes (Prevention of Atrocities) Act, 1989. In the reply,

Deputy Superintendent of Police has submitted that there was no violation

of the Scheduled Castes & Scheduled Tribes (Prevention of Atrocities) Act,

1989.

Disputed questions of fact cannot be entertained in the present

petition. Concerned Deputy Superintendent of Police is emphatic that there

is no threat to the life and property of the petitioners. Petitioners have

alternative remedy to invoke jurisdiction of the concerned Judicial

Magistrate by filing a criminal complaint invoking Section 156(3) Cr.P.C.

Under Section 36 Cr.P.C. petitioners can also approach the higher

authorities. In view of the alternative efficacious remedy available to the

petitioners, no direction as prayed for, can be issued by this Court.

Hence, there is no merit in the present petition and the same is

dismissed.

( HEMANT GUPTA )                ( KANWALJIT SINGH AHLUWALIA )
     JUDGE                                 JUDGE

September 04, 2008.
RC