IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
Crl. Misc. No.30075-M of 2008
Date of decision : 28-01-2009
Indo Bai
....Petitioner
VERSUS
State of Punjab and others
....Respondents
CORAM:- HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA
Present: Mr. Rahul Chhatwal, Advocate,
for the petitioner.
Mr. Anter Singh Brar, DAG, Punjab.
KANWALJIT SINGH AHLUWALIA, J. (Oral)
The present petition has been filed u/s 482 Cr.P.C. praying that
investigation of case FIR No.193 dated 26-7-2008 registered at Police
Station Sadar Ferozepur, Distt. Ferozepur, u/s 379/477/148/149 IPC be
entrusted to some independent agency.
Notice of motion was issued. Reply has been filed by Harmit
Singh, Deputy Superintendent of Police, Head Quarter, Ferozepur. He has
stated that one of the accused has expired. Another accused is not being
traced, Some accused have been granted pre-arrest bail by this Court and
six accused has been declared innocent and placed in column No.2 by the
investigating agency.
Counsel for the petitioner state that accused placed in column
No.2 ought to have been arrested. There is always remedy u/s 319 Cr.P.C.
for summoning them as accused.
Therefore no further directions are warranted.
Crl. Misc. No.30075-M of 2008
-2-
Counsel for the State on instructions from ASI Ramesh state
that report u/s 173 Cr.P.C. shall be submitted to the Court of concerned
Area Judicial Magistrate within 15 days from today.
In view of the statement made by counsel for the State, present
petition is disposed of.
(KANWALJIT SINGH AHLUWALIA)
28-1-2009 JUDGE
manju