High Court Punjab-Haryana High Court

Gurnaib Singh vs State Of Punjab on 17 October, 2011

Punjab-Haryana High Court
Gurnaib Singh vs State Of Punjab on 17 October, 2011
Criminal Writ Petition No. 1957 of 2011                                 1




      In the High Court of Punjab and Haryana, at Chandigarh


                  Criminal Writ Petition No. 1957 of 2011

                       Date of Decision: 17.10.2011


Gurnaib Singh
                                                              ... Petitioner

                                  Versus

State of Punjab
                                                            ... Respondent



CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.


Present: By Post.

          Mr. S.S. Chandumajra, Deputy Advocate General,
          Punjab, for the respondent.


Kanwaljit Singh Ahluwalia, J. (Oral)

A telegram, received from Gurnaib Singh by the Registry of

this Court, has been treated as a Criminal Writ Petition. It is stated

therein that the police of Police Station Kotwali, Faridkot, has unlawfully

picked up Phoola Singh son of Gurnam Singh. A further apprehension

was made that he may be involved in a false case.

In pursuance of the order dated 3.10.2011, passed by this

Court, Bakshish Singh, Deputy Superintendent of Police (SD), Faridkot,

has filed a reply by way of his affidavit and the same is taken on record.

It is stated therein that on 28.9.2011, Phoola Singh was arrested in case

FIR 276 dated 17.9.2011, registered at Police Station City Faridkot,

under Sections 306, 506 and 34 IPC.

Criminal Writ Petition No. 1957 of 2011 2

In view of the reply, filed by the State, it cannot be said that

arrest of the alleged detenue Phoola Singh was unlawful. Hence, the

present writ petition is disposed of. However, a copy of this order be

sent to the complainant/petitioner, so that he may, if so advised, take

recourse to the lawful remedy for redressal of his grievance, if any.

(Kanwaljit Singh Ahluwalia)
Judge
October 17, 2011
“DK”