CWP No. 13222 of 2008 (1)
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CWP No. 13222 of 2008
Date of Decision:3.9.2008
Santra Devi ......Petitioner
Versus
State of Haryana and others .....Respondents
Coram: HON'BLE MR. JUSTICE HEMANT GUPTA
HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA
Present: Shri Rajesh Gupta, Advocate, for the petitioner.
1. Whether Reporters of local papers may be allowed to see the
judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?
HEMANT GUPTA, J.
The petitioner has sought compensation on account of death
of her son allegedly on account of excesses during the policy custody.
Earlier, the petitioner filed a petition bearing Crl. Misc.
38572-M of 2005, wherein this Court directed the Chief Judicial
Magistrate, Jind, to enquire into the circumstances of the death of the
deceased and submit the report. It is in pursuance of the said order of
this Court, the Chief Judicial Magistrate, Jind, has given his report on
12.6.2007 finding that the deceased died a mysterious death and the
circumstances point out towards the Police excesses committed upon the
deceased during the custodial interrogation. It is on the basis of the said
report, the petitioner has sought compensation from this Court by
invoking the writ jurisdiction.
Earlier, the petitioner has filed a writ petition No. 19536 of
2006, which was disposed of on 8.12.2006 relegating the petitioner to
seek her remedy before the Civil Court.
CWP No. 13222 of 2008 (2)
Learned counsel for the petitioner has pointed out that after
the report of the Chief Judicial Magistrate, this Court on 21.8.2008, has
referred the investigation to the Central Bureau of Investigation.
Having heard learned counsel for the petitioner, we are of the
opinion that once the writ petition claiming compensation was disposed
of with liberty to seek remedy from the Civil Court, the present writ
petition is not maintainable.
Learned counsel for the petitioner, therefore, wishes to
withdraw the present writ petition with liberty to file an application in
Crl. Misc. No. 38572-M of 2005 so as to seek compensation on account
of the findings of the Chief Judicial Magistrate in terms of the orders
passed by this Court in the said case.
In view of the above, we dismiss the present writ petition as
withdrawn with liberty to the petitioner to seek his remedy in accordance
with law.
(HEMANT GUPTA)
JUDGE
(KANWALJIT SINGH AHLUWALIA)
JUDGE
03-09-2008
dk/ds