IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Criminal Miscellaneous No.M-19740 of 2008
Date of Decision: August 06, 2008
Sukhdev Singh @ Seeme
.....PETITIONER(S)
VERSUS
State of Punjab & Others
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. K.S. Hissowal, Advocate, for
the petitioner.
. . .
AJAI LAMBA, J (Oral)
In this petition filed under Section 482
Cr.P.C., contention is that FIR No.93 dated 17.6.2008
has been registered under Section 15 of the Narcotic
Drugs & Psychotropic Substances Act, 1985 with Police
Station, Dirba, District Sangrur.
Contention is that the petitioner has been
falsely implicated as it has been shown that the
accused ran away after throwing away a plastic bag
wherefrom 10 kg of poppy husk has been recovered.
Contention is that the entire Panchayat is ready to
swear by the story of the petitioner that he is
innocent. An application has been made to the Senior
Superintendent of Police, Sangrur, to have an
Crl. Misc. No.M-19740 of 2008 [2]
appropriate enquiry or investigation conducted to
verify whether the petitioner has been falsely
implicated or not. The application has been placed on
record as Annexure P-3.
While exercising jurisdiction under
Section 482 Cr.P.C., no observation on the facts can be
made. It is however directed that the Senior
Superintendent of Police, Sangrur, would look into the
complaint, Annexure P-3.
Petition is disposed of.
(AJAI LAMBA)
August 06, 2008 JUDGE
avin