IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
C.O.C.P. No. 1874 of 2008
Date of Decision : February 24, 2009
Balbir Singh
....Petitioner
Versus
Ashish Chaudhary, S.S.P., Bathinda and another
.....Respondents
CORAM : HON'BLE MR. JUSTICE T.P.S. MANN
Present : Mr. Narinder Singh, Advocate
for the petitioner.
Mr. M.C. Berry, Additional Advocate General, Punjab
for the respondents.
T.P.S. MANN, J. (Oral)
Reply filed on behalf of respondent No. 1 today in the Court is
taken on record. Copy thereof has been supplied to learned counsel for the
petitioner.
On May 23, 2008, while disposing of the petition filed on behalf
of the petitioner, a direction was issued to respondent No. 1 to decide the
representation dated 29.4.2008, earlier submitted by the petitioner, within a
period of one month from the receipt of certified copy of the order.
In his reply, respondent No. 1 has stated that the petitioner
produced the photocopy of the aforementioned order before him on
31.5.2008. The same was considered and disposed of on 4.7.2008 by the
Senior Superintendent of Police, Bathinda with an observation that based
C.O.C.P. No. 1874 of 2008 -2-
upon the enquiry conducted by S.I.T., the cancellation report was prepared as
the allegations levelled by the petitioner were found to be having no
substance in them. In the meanwhile, certified copy of the order dated May
23, 2008 passed by the High Court was also received in the office of Senior
Superintendent of Police, Bathinda on 24.6.2008. Pursuant to the same, the
Deputy Superintendent of Police (Rural) was directed to conduct an enquiry
and to submit the report. The Enquiry Officer submitted his detailed enquiry
report on 12.7.2008. Respondent No. 1 considered the enquiry report and
perused all the evidence, which came on the record. He felt satisfied with the
enquiry report, which was in accordance with the facts of the case and,
therefore, he passed an order on 18.7.2008, whereby the representation of the
petitioner was filed (consigned). It has also been mentioned that the
cancellation report was submitted before the learned Ilaqa Magistrate on
September 30, 2008, pursuant to which the petitioner was summoned for
31.10.2008. The petitioner, appeared before the learned Magistrate and
suffered a statement that he did not agree with the cancellation report.
Consequently, learned Magistrate directed for reinvestigation of the matter
vide order dated December 20. 2008.
In view of the above, order dated May 23, 2008 passed by this
Court stands duly complied with. The petition has been rendered infructuous
and, therefore, disposed of. Rule is discharged.
( T.P.S. MANN )
February 24, 2009 JUDGE
satish