High Court Punjab-Haryana High Court

Ratta Singh vs State Of Punjab And Others on 11 July, 2011

Punjab-Haryana High Court
Ratta Singh vs State Of Punjab And Others on 11 July, 2011
                           Crl. W. P. No.653 of 2009                      1




IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH.


                          Case No. : Crl. W. P. No.653 of 2009
                          Date of Decision : July 11, 2011



            Ratta Singh                           ....   Petitioner
                                    Vs.
            State of Punjab and others            ....   Respondents

CORAM : HON’BLE MR. JUSTICE L. N. MITTAL

* * *

Present : Mr. P. K. Dwivedi, Advocate
for the petitioner.

Mr. Shailesh Gupta, DAG, Punjab
for respondents no.1 and 2.

Mr. Mandeep Singh Bedi, Senior Advocate
with Mr. Anil K. Joshi, Advocate
for respondents no.3 and 4.

                          *     *   *

L. N. MITTAL, J. (Oral) :

Petitioner Ratta Singh has filed this Habeas Corpus writ

petition under Article 226 of the Constitution of India alleging that

petitioner’s son Piara Singh has been detained since 22.05.2009 by private

respondents no.3 and 4, with whom the alleged detenue had been working

earlier as labourer and then as tractor driver. Missing report was lodged by

the petitioner on 26.05.2009.

Crl. W. P. No.653 of 2009 2

On the other hand, respondents have alleged that FIR was

registered against the alleged detenue on 25.05.2009 under Section 328 of

the Indian Penal Code for allegedly administering poison to respondent

no.3. However, in the said FIR, cancellation report has been submitted

because poison was not detected in the vomit of respondent no.3.

During pendency of the writ petition, respondents no.1 and 2

were directed to trace the petitioner’s son. Special Investigation Team (SIT)

was also constituted for the purpose. However, respondents no.1 and 2 have

not been able to trace the petitioner’s son in spite of efforts.

I have heard learned counsel for the parties and perused the

case file.

As noticed herein before, FIR against the petitioner’s son Piara

Singh – alleged detenue was lodged on 25.05.2009, whereas missing report

by the petitioner was lodged thereafter on 26.05.2009. In addition to it, all

out efforts have been made by the police to trace the alleged detenue. Even

SIT headed by Senior Superintendent of Police has not been able to trace

the alleged detenue.

Faced with the aforesaid situation, learned counsel for the

petitioner prayed that the police be directed to register FIR against

respondents no.3 and 4 regarding alleged detention and disappearance of

petitioner’s son. However, for this purpose, writ in the nature of Habeas

Corpus cannot be entertained. On the other hand, for lodging FIR, the

petitioner has to approach the concerned police authorities and if they do
Crl. W. P. No.653 of 2009 3

not register the FIR, the petitioner has to approach the concerned Illaqa

Magistrate, who may either take the cognizance of the complaint himself or

may direct the police to register FIR, as may be deemed appropriate by the

concerned Magistrate. The aforesaid prayer made by the counsel for the

petitioner for direction to police authorities to register FIR cannot be

accepted in the instant Habeas Corpus writ petition. Moreover, it has been

categorically held by the Hon’ble Apex Court in Aleque Padamsee and

others vs. Union of India and others reported as 2007 (3) Law Herald

(Supreme Court) 2269 and further reinforced in Sakiri Vasu vs. State of

U.P. reported as 2007 (5) Law Herald (Supreme Court) 3910 that the

High Court, in exercise of jurisdiction under Article 226 of the Constitution

of India or under inherent powers under Section 482 of the Code of

Criminal Procedure, should not direct registration of FIR and for this

purpose, the aggrieved person has to approach the concerned Magistrate.

This Habeas Corpus writ petition has remained pending for

more than two years. Strenuous efforts were made by the police authorities

to trace the petitioner’s son, but he has not been traced. No useful purpose

would be served by keeping this Habeas Corpus petition pending any more.

Accordingly, the petition is disposed of.

July 11, 2011                                      ( L. N. MITTAL )
monika                                                   JUDGE